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] [Entire Act]

Union of India - Section

Section 2 in THE NATIONAL COMMISSION FOR HOMOEOPATHY ACT, 2020

2. Definitions.—

In this Act, unless the context otherwise requires,—
(a)“Autonomous Board” means any of the Autonomous Boards constituted under section 18;
(b)“Board of Ethics and Registration for Homoeopathy” means the Board constituted under section 18;
(c)“Chairperson” means the Chairperson of the National Commission for Homoeopathy appointed under section 5;
(d)“Commission” means the National Commission for Homoeopathyconstituted under section 3;
(e)“Council” means the Advisory Council for Homoeopathy constituted under section 11;
(f)“Homoeopathy” means the Homoeopathic System of Medicine and includes the use of biochemic remedies supplemented by such modern advances, scientific and technological development as the Commission may, in consultation with the Central Government, declare by notification from time to time;
(g)“Homoeopathy Education Board” means the Board constituted for Homoeopathy education under section 18;
(h)“licence” means a licence to practice Homoeopathy granted under sub-section (1) of section 33;
(i)“MedicalAssessment and Rating Board for Homoeopathy” means the Board for assessment and rating of medical institutions constituted under section 18;
(j)“medical institution” means any institution within or outside India which, grants degrees, diplomas or licences in Homoeopathy and includes affiliated colleges and deemed to be Universities;
(k)“Member” means a Member of the Commission referred to in section 4 and includes the Chairperson thereof;
(l)“National Register” means a National Medical Register for Homoeopathy maintained by the Board of Ethics and Registration for Homoeopathy under section 32;
(m)“notification” means a notification published in the Official Gazette and the expression “notify” shall be construed accordingly;
(n)“prescribed” means prescribed by rules made under this Act;
(o)“President” means the President of an Autonomous Board appointed under section 20;
(p)“regulations” means the regulation made by the Commission under this Act;
(q)“State Medical Council” means a State Medical Council of Homoeopathy constituted under any law for the time being in force in any State or Union territory for regulating the practice and registration of practitioners of Homoeopathy;
(r)“State Register” means a State register for Homoeopathy maintained under any law for the time being in force in any State or Union territory for registration of practitioners of Homoeopathy;
(s)“University” shall have the same meaning as assigned to it in clause (f) of section 2 of the University Grants Commission Act, 1956 (3 of 1956) and includes a health university.