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 2] [Entire Act]

State of Karnataka - Subsection

Section 2(f) in The Karnataka Private Medical Establishments Act, 2007

(f)“Family member” means husband or wife or any son, daughter or any other legal heir or legal guardian irrespective of their age;