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 9] [Entire Act]

State of Madhya Pradesh - Subsection

Section 9(2) in The M.P. Public Health Act, 1949

(2)Notwithstanding anything contained in any Act constituting a local authority the Government,-
(a)shall, where the local authority does not comply with the direction issued under sub-section (1), appoint a Health Officer; and
(b)may recover from each such local authority, the whole or such proportion of the salary and allowance paid to the Health Officer, and such contribution towards his leave allowances, pension and provident fund as the Government may, by general or special order, determine.