Section 5(1)(d) in The Gujarat Nursing Homes Registration Act, 1949
(d)that for reasons connected with the situation, construction, accommodation, staffing or equipment, the nursing home or any premises used in connection therewith are not fit to be used for a nursing home of such a description as the nursing home mentioned in the application or that the nursing home or premises are used or are to be used for the purposes which are in any way improper or undesirable in the case of such nursing home.