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 17] [Entire Act]

Union of India - Subsection

Section 17(3) in The Medical Devices Rules, 2017

(3)The registration of a Notified Body with the Central Licensing Authority shall be deemed to have been canceled with effect from the expiry of the date of the validity of its accreditation by a National Accreditation Body.