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 10] [Entire Act]

Union of India - Section

Section 46 in The Dentists Act, 1948

46. Effect of registration.—

(1)Any reference in any other law to a person recognised by law as a dentist shall be deemed to be a reference to a dentist registered under this Act.
(2)No certificate required by or under any other law from a dentist shall be valid unless the person signing it is registered as a dentist under this Act.
(3)After the expiry of three years from the date appointed under sub-section (2) of section 32, a person who is not registered in Part A of the State register of dentists shall not, except with the sanction of the Central Government or the State Government hold any appointment as dentist in any dispensary, hospital or other institution which is supported wholly or partially from public or local funds:Provided that the provisions of this sub-section shall not apply to any such person who is holding such an appointment immediately before the said date.
(4)After the expiry of two years from the publication of a register of dental hygienists in a State, no person whose name is not entered in that register shall hold appointment as dental hygienist in any dispensary, hospital or other institution in the State, which is supported wholly or partially from public or local funds.
(5)Any person who is registered dentist, registered dental hygienist or registered dental mechanic in a State may practise as such in any other State.