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 26] [Entire Act]

Union of India - Subsection

Section 26(1) in THE NATIONAL COMMISSION FOR HOMOEOPATHY ACT, 2020

(1)The Homoeopathy Education Board shall perform the following functions, namely:––
(a)determine the standards of education at the undergraduate, post-graduate and super-speciality levels and oversee all aspects of relating thereto;
(b)develop a competency based dynamic curriculum for Homoeopathy at all levels in accordance with the regulations made under this Act, in such manner that it develops appropriate skill, knowledge, attitude, values and ethics among the post- graduate and super-speciality students and enables them to provide healthcare, to impart medical education and to conduct medical research;
(c)frame guidelines on setting up of medical institutions for imparting undergraduate, post-graduate and super-speciality courses in Homoeopathy, having regard to the needs of the country, the global norms and the regulations made under this Act;
(d)determine minimum requirements and standards for conducting of courses and examinations in medical institutions, having regard to the needs of creativity at local levels and the regulations made under this Act;
(e)determine standards and norms for infrastructure, faculty and quality of education and research in medical institutions of Homoeopathy, in accordance with the regulations made under this Act;
(f)specify norms for compulsory annual disclosure, electronically and otherwise, by medical institutions of Homoeopathy in respect of their functions that has a bearing on the interest of various stakeholders including students, faculty, the Commission and the Government;
(g)facilitate development and training of faculty Members;
(h)facilitate research programmes;
(i)grant recognition to medical qualifications of Homoeopathy at all levels.