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 13(1)] [Section 13] [Entire Act]

State of Madhya Pradesh - Subsection

Section 13(1)(b) in The M.P. Public Health Act, 1949

(b)in times of emergency, to assign one or more members of the public health establishment of one local authority tor temporary duty in the area of another local authority.