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 20] [Entire Act]

State of Tamilnadu - Subsection

Section 20(1) in Tamil Nadu Homeopathy System of Medicine and Practitioners of Homeopathy Act, 1971

(1)Any person aggrieved by-
(a)any decision of the registrar refusing to register under sub-section (1) of section 15, may appeal to the Council; or
(b)any decision of the council under sub-section (4) of section 15 or section 19, may appeal to the Government.