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 39] [Entire Act]

State of West Bengal - Subsection

Section 39(8) in West Bengal Clinical Establishment (Registration, Regulation and Transparency), Rules, 2017

(8)Upon the request of the Supervisory Authority or the Police Officer accompanying him, the occupant and any other person present on the premises shall-
(a)make available or accessible or deliver to the Supervisory Authority or the Police Officer any document, record, object or material which pertains to an investigation contemplated in sub-rule (1) and which is in the possession or under the control of the occupant or other person;
(b)furnish such information with regard to the matter under investigation; and
(c)render such reasonable assistance as the Supervisory Authority or the Police Officer may require to perform his/her functions in terms of this Act efficiently.