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 5] [Entire Act]

State of Gujarat - Subsection

Section 5(1) in The Gujarat Clinical Establishments (Registration and Regulation) Act, 2021

(1)The State Government shall, by notification in the Official Gazette, constitute an Authority to be called the District Registering Authority for each district for registration of clinical establishments, with the following members, namely:—
(a)the District Collector — ex-officio Chairperson;
(b)the Chief District Medical Officer /Associate Civil Surgeon/Medical Superintendent —Member -Secretary;
(c)Chief District Health Officer of the concerned District;
(d)Representative of the Grant-in-Aid Organisation which runs a Hospital in the concerned District (if any);
(e)the expert in the concerned subject-nominated by the District Collector (if required);
(f)one representative of the local Medical Association (if any) -nominated by the District Collector;
(g)one Dean of the Medical Faculty of the University having jurisdiction in the concerned District;
(h)four representatives concerned with the Ayush, Physiotherapy, Dental and Homeopathy- nominated by the District Collector;
(i)Local Member of Parliament/Member of Legislative Assembly-if he is a Doctor (in Allopathic or Ayurveda) by profession.