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]

Union of India - Section

Section 14 in THE ASSISTED REPRODUCTIVE TECHNOLOGY (REGULATION) ACT, 2021

14. Powers of appropriate authority.

(1)The appropriate authority shall exercise the powers in respect of the following matters, namely:—
(a)summoning of any person who is in possession of any information relating to violation of the provisions of this Act and the rules and regulations made thereunder;
(b)production of any document or material object relating to clause (a);
(c)searching of any place suspected to be violating the provisions of this Act and the rules and regulations made thereunder; and
(d)such other powers as may be prescribed.
(2)The appropriate authority shall maintain the details of registration of assisted reproductive technology clinics and banks, cancellation of registration, renewal of registration, grant of certificates to the commissioning couple and woman or any other matter pertaining to grant of licence and the like of the clinic or bank in such format as may be prescribed and submit the same to the National Board.