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 727] [Entire Act]

Union of India - Section

Section 33 in The Indian Medical Council Act, 1956

33. Power to make regulations.-

The Council may, with the previous sanction of the Central Government, make regulations generally to carry out the purposes of this Act, and without prejudice to the generality of this power, such regulations may provide for-
(a)the management of the property of the Council and the maintenance and audit of its accounts;
(b)the summoning and holding of meetings of the Council, the times and places where such meetings are to be held, the conduct of business thereat and the number of members necessary to constitute a quorum;
(c)the resignation of members of the Council;
(d)the powers and duties of the President and Vice-President;
(e)the mode of appointment of the Executive Committee and other Committees, the summoning and holding of meetings and the conduct of business of such Committees;
(f)the tenure office, and the powers and duties of the Registrar and other officers and servants of the Council;
(fa)[ the form of the scheme, the particulars to be given in such scheme, the manner in which the scheme is to be preferred and the fee payable with the scheme under clause (b) of sub-section (2) of section 10-A;
(fb)any other factors under clause (g) of sub-section (7) of section 10-A;
(fc)the criteria for identifying a student who has been granted a medical qualification referred to in the Explanation to sub-section (3) of section 10-B;]
(g)the particulars to be stated, and the proof of qualifications to be given in applications for registration under this Act;
(h)the fees to be paid on applications and appeals under this Act;
(i)the appointment, powers, duties and procedure of medical inspectors and visitors; [* * *] [ The word " and" omitted by Act 24 of 1964, Section 16 (w.e.f. 16.6.1964).]
(j)[ the courses and period of study and of practical training to be undertaken, the subjects of examination and the standards of proficiency therein to be obtained, in Universities or medical institutions for grant of recognized medical qualifications; [ Inserted by Act 24 of 1964, Section 16 (w.e.f. 16.6.1964).]
(k)the standards of staff, equipment, accommodation, training and other facilities for medical education;
(l)the conduct of professional examinations; qualifications of examiners and the conditions of admissions to such examinations;
(m)the standards of professional conduct and etiquette and code of ethics to be observed by medical practitioners; and]
[ma) the modalities for conducting screening tests under sub-section (4-A), and under the proviso to sub-section (4-B), and for issuing eligibility certificate under sub-section (4-B), of section 13;] [Inserted by Act 34 of 2001, Section 3 (w.e.f. 3.9.2001).]
(mb)[ the designated authority, other languages and the manner of conducting of uniform entrance examination to all medical educational institutions at the undergraduate level and post-graduate level;] [Inserted by Act No. 39 of 2016.]
(n)[] [ Clause (j) relettered as Clause (n) by Act 24 of 1964, Section 16 (w.e.f. 16.6.1964).] any matter for which under this Act provision may be made by regulations.