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 16] [Entire Act]

State of Maharashtra - Subsection

Section 16(2) in The Maharashtra Medical Practitioners Act, 1961

(2)[The Council] [These words were substituted for the words 'the Board' by Maharashtra 23 of 1982, Section 18(b).] may from time to time grant leave to the Registrar: Provided that, if the period of leave does not exceed two months, the leave may be granted by the President.