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 7] [Entire Act]

State of Punjab - Subsection

Section 7(1) in Employees' State Insurance (Punjab Medical Benefit) Rules, 1953

(1)An Allocation Committee shall be set up for each such area that be considered appropriate by the State Government and shall consist of -
(a)not more than two persons appointed on the recommendation of the Director of Health Services;
(b)an equal number of persons appointed, in the case of first appointment by the State Government, and in the case of subsequent appointment on the recommendation of the Local Medical Committee, if any, or in consultation with such organisations of the medical profession as the State Government may specify for the purpose;
(c)one representative of the Corporation.