Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 4] [Entire Act]

State of Rajasthan - Subsection

Section 4(3) in Rajasthan Civil Services (Medical Attendance) Rules, 1970

(3)Treatment at residence. - If the Authorised Medical Attendant is of opinion that owing to absence or remoteness of suitable hospital or to the severity of the illness, a Government servant can not be given treatment as provided in sub-rule (1) and (2) of this rule, he may receive medical attendance and treatment at his residence under rule 3.