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 3] [Entire Act]

State of Rajasthan - Subsection

Section 3(a) in The Rajasthan Homoeopathic Medicine Rules, 1971

(a)For election of the Vice- Chairman, the Returning Officer shall convene a meeting of the Board and shall ask the members to submit the nomination papers in the prescribed form (Form No. 1). The programme of the election shall be duly notified.