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 40] [Entire Act]

State of West Bengal - Subsection

Section 40(4) in West Bengal Clinical Establishments (Registration and Regulation) Act, 2010

(4)The Tribunal shall adjudicate any complaint made by the aggrieved party against any clinical establishment regarding-
(a)alleged irrational and unethical trade practice; and
(b)alleged contravention of any provision of this Act or any rule made thereunder resulting in major deficiencies that may pose any imminent danger to the health and safety of any patient or public, under sub-section (2) of section 29.