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] [Entire Act]

State of Haryana - Section

Section 8 in The Haryana Homoeopathic Practitioners (General) Rules, 1975

8. Issue of duplicate Registration Certificate.

[Sections 15 and 53(1)]. - If a Registration Certificate is lost, destroyed or mutilated, the Registrar shall on being satisfied about the same, issue a duplicate Registration Certificate on the application of the Practitioner, whose certificate has been lost, destroyed or mutilated, was issued. A fee of Rs. 10 shall be charged from the Registered practitioner for the issue of duplicate certificate.