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 7A] [Entire Act]

State of Maharashtra - Subsection

Section 7A(2) in The Maharashtra Medical Practitioners (Registration) Rules, 1961

(2)The fee for a duplicate certificate of registration or provisional registration shall be rupees five.] [Added by G.N. of 7.8.1981.]