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]

State of Maharashtra - Section

Section 20 in The Maharashtra Acupuncture System of Therapy Act, 2015

20. Persons entitled to be registered.

(1)As soon as may be after the day on which this Act comes into force, the Registrar shall prepare and maintain thereafter a Register of Acupuncture practitioners and Acupuncture personnel.
(2)The register shall be divided into three parts namely Part A, Part B and Part C. Part A and Part B shall consist of the names of and other information about Acupuncture practitioners and Part C shall consist of the names of and other information about Acupuncture personnel.
(3)Every person who,-
(a)possesses a degree or diploma in Acupuncture awarded by a statutory University in India and whose name is entered in a State Register of Acupuncture practitioners on the day on which this Act comes into force ; or
(b)possesses a degree in Acupuncture awarded by the Maharashtra University of Health Sciences ; or
(c)is a register medical practitioner and possesses a diploma awarded by the Council ; or
(d)is a registered medical practitioner and possesses any recognized Acupuncture qualification;
shall be entitled to have his name registered in Part A of the register maintained under this Act.
(4)Every person who,-
(a)possesses a diploma in Acupuncture awarded by any statutory State Council or University in India and whose name is entered in the State Register of Acupuncture practitioners maintained by that respective Council on the day on which this Act comes into force ; or
(b)possesses a diploma awarded by the Council ; or
(c)has been conferred an honorary diploma by the Council ; or
(d)who possesses any qualification awarded by an institution within or outside India and which is a recognized Acupuncture qualification, but whose name is not entered in any State Register of Acupuncture practitioners ; or
(e)has qualified the Eligibility Test held or caused to be held by the Council for registration as Acupuncture practitioner ;
shall be entitled to have his name registered in Part B of the Register maintained under this Act.
(5)Every person who,-
(a)has qualified the Eligibility Test held or caused to be held by the Council for registration as Acupuncture personnel ;
(b)possesses a diploma or a certificate in Acupuncture awarded by the Council;
shall be entitled to have his name registered in Part C of the register maintained under this Act.