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 2] [Entire Act]

State of Rajasthan - Section

Section 24 in Rajasthan Nurses, Midwives, Health Visitors and Auxiliary Nurse-Midwives Registration Act, 1964

24. Powers of the Council.

- The Council shall have and exercise, by making regulations and otherwise, the following powers, namely:-
(1)to lay down the courses of training and to provide such training to nurses, midwives, health visitors and auxiliary nurse-midwives so as to qualify them for registration under this Act:
(2)to prescribe the qualifying examinations for such registration:
(3)to hold all or any of such examinations;
(4)to specify the various titles, degrees, diplomas or certificates which shall qualify the holders thereof for registration under this Act;
(5)to recognise educational or instructional institutions, schools, colleges for the purpose of training in basic as well as post certificate/post graduate nursing, midwifery, health visitors and auxiliary nursing-midwifery courses and to appoint examining bodies, for the purpose of holding examinations for registration under this Act;
(6)to lay down the conditions on which such recognition may be made;
(7)to prohibit the issue to any person by any hospital, school or other similar institution which has not been approved or recognised under clause (5), of any certificate or document to show that such person is qualified to practise as a nurse, midwife, auxiliary nurse midwife or health visitor unless such person has been registered under this Act; and
(8)to adopt such measures and to do such acts as may be necessary for the furtherance of the object of this Act.