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 38] [Entire Act]

State of Maharashtra - Subsection

Section 38(2) in The Maharashtra Nurses Act, 1966

(2)In particular, and without prejudice to the generality of the foregoing power, such rules may provide for all or any of the following matters, namely ;-
(a)under section 3, the preparation and publication of electoral rolls for elections under paragraphs (ii), (iii), (iv) and (vii) of clause (b) of sub-section (3) of section 3 and the time, place and manner of holding elections of the members, President and Vice-President;
(b)under section 8, the manner of convening, holding and conducting meetings of the Council;
(c)under section 10, the other powers, duties and functions of the Council;
(d)under section 11, the number of members of the Executive Committee, their term of office, manner of filling casual vacancies, procedure to be followed and other powers, duties and functions of that Committee;
(e)under section 12, the qualifications which the Chair-man of the Examination Board shall have the term of office of members of the Board and manner of filling casual vacancies, procedure to be followed and other duties and functions of the Board;
(f)under section 13, the fees and allowances to be paid to the President, Vice-President, members and other persons;
(g)under section 15, the salary, allowances and other conditions of service of the Registrar, and the manner of keeping accounts and supervisory powers and other duties and functions of the Registrar;
(h)under section 16, the method of recruitment and other conditions of service of the staff of the Council;
(i)under section 17, the form of Register, sections into which it shall be divided and particulars it shall include, courses of training and examinations entitling a person to registration, forms of application and of general and individual notices, manner of paying fee of two rupees and form of registration certificate;
(j)under section 18, the form of application for temporary registration and of certificate of such registration;
(k)under section 19, the form of List, sections (if any) into which it shall be divided and other particulars it shall include, forms of application and of general and individual notices, manner of paying fee of two rupees and form of certificate of enlistment;
(l)under section 21, the fee for recording change of name or recognised higher qualification in the Register or List or for issue of duplicate certificates of registration or enlistment;
(m)under section 22, the form of List of registered and enlisted nurses, particulars to be included and manner of publication;
(n)under section 23, the manner of holding inquiries and conditions and fee payable for re-entering the name in the Register and List;
(o)under section 24, the renewal fee for continuance of names on the Register or List, form of renewal slip and additional fee to be paid for failure to pay renewal fee in time;
(p)under section 27, the form of application for licence for nurses establishment date before which, manner in which and fee with which such application may be made;
(q)under section 32, the manner of hearing and determining appeals to the Council;
(r)any reasonable fees which may be levied by the Council in addition to those expressly provided for in this Act;
(s)any other matter which is to be or may be prescribed under this Act.