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]

Union of India - Subsection

Section 2(d) in The Indian Merchant Shipping (Medical Examination) Rules, 1958

(d)"Medical authority" means the Medical officer appointed under rule 4 for the purposes of sub-section (1) of Section 26-A of the Act;