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] [Entire Act]

State of Kerala - Section

Section 43 in Kerala Clinical Establishments (Registration and Regulation) Act, 2018

43. Recovery of penalties.

- Penalties imposed under this Act and remaining unpaid shall be recovered as if it were an arrear of public revenue due on land.