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 9] [Entire Act]

Union of India - Section

Section 8 in The Clinical Establishments (Registration And Regulation) Act, 2010

8. State Council of clinical establishments.—

(1)Every State Government shall by notification constitute a State Council for clinical establishments or the Union territory Council for clinical establishments, as the case may be.
(2)The State Council or the Union territory Council, as the case may be, shall consist of the following members, namely:—
(a)Secretary, Health—
ex officio, who shall be the Chairman;
(b)Director of Health Services—
ex officio member-secretary;
(c)Directors of different streams of Indian Systems of Medicine—
ex officio members;
(d)one representative each to be elected by the executive committee of—
(i)State Medical Council of India;
(ii)State Dental Council of India;
(iii)State Nursing Council of India;
(iv)State Pharmacy Council of India;
(e)three representatives to be elected by the Executive of the State Council or the Union territory Council, as the case may be, of Indian Medicine representing the Ayurveda, Siddha and Unani systems of medicine;
(f)one representative to be elected by the State Council of the Indian Medical Association;
(g)one representative from the line of paramedical systems;
(h)two representatives from State level consumer groups or reputed non-Governmental organisations working in the field of health.
(3)The nominated member of the State Council or the Union territory Council, as the case may be, shall hold office for a term of three years, but shall be eligible for re-nomination for maximum of one more term of three years.
(4)The elected members of the State Council or the Union territory Council, as the case may be, shall hold office for three years, but shall be eligible for re-election:Provided that the person nominated or elected, as the case may be, shall hold office for so long as he holds the appointment of the office by virtue of which he was nominated or elected to the State Council or the Union territory Council, as the case may be.
(5)The State Council or the Union territory Council shall perform the following functions, namely:—
(a)compiling and updating the State Registers of clinical establishment;
(b)sending monthly returns for updating the National Register;
(c)representing the State in the National Council;
(d)hearing of appeals against the orders of the authority; and
(e)publication on annual basis a report on the state of implementation of standards within their respective States.