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 22] [Entire Act]

State of Haryana - Subsection

Section 22(1) in The Haryana Clinical Establishments (Registration and Regulation) Act, 2014

(1)Every clinical establishment shall fulfill the following conditions for permanent registration-
(i)minimum standards of facilities and services;
(ii)minimum requirement of personnel;
(iii)provisions for maintenance of records; and
(iv)such other conditions, as may be prescribed.