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]

State of Odisha - Section

Section 4 in The Orissa Clinical Establishments (Control and Regulation) Rules, 1994

4. Inspection of clinical establishment.

(1)The supervising authority shall make such enquiries as may be deemed fit by himself or by any other officer not below the rank of Chief District Medical Officer of the area or may require such other Health authorities to inspect the premises and obtain a report which would cover all aspects as contained in Schedule 'A', relating to accommodation, equipments, instruments and qualifications of personnel employed therein (medical and paramedical personnel) and after being satisfied as regards the requirements of the Act, may grant a certificate of registration/maintenance/renewal, as the case may be.
(2)The supervising authority or any officer authorised by him may, at any time enter, inspect and make spot enquiries so as to satisfy himself that the conditions specified in Form 2 are duly complied with and unless he is the supervising authority shall furnish a report to the supervising authority.
(3)The supervising authority or the officers authorised by him shall inspect the clinical establishment or the local area at least twice a year.