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 Maharashtra - Subsection

Section 5(1) in The Maharashtra Nursing Home Registration Act, 1949

(1)Subject to the provisions of this Act and the rules, the local supervising authority shall, on the receipt of an application for registration, register the applicant in respect of the nursing home named in the application and issue to him a certificate of registration in the prescribed form:Provided that the local supervising authority may refuse to register the applicant if it is satisfied—
(a)that he, or any person employed by him at the nursing home, is not a fit person, whether by reason of age or otherwise, to carry on or to be employed at a nursing home of such a description as the nursing home named in the application; or
(b)that the nursing home is not under the management of a person who is holding a degree in medical sciences and who is resident in the home, or that there is not a prescribed proportion of qualified nurses employed in the nursing home to the number of patients in it; or
(c)that in the case of a maternity home it has not got on its staff a qualified midwife; or
(c1)that the area of the premises of the nursing home is less than the prescribed area;
(c2)that the number of beds available in the nursing home exceeds than those prescribed;
(c3)that the nursing home is owned or is under the management of a Government Medical Officer;
(d)that for reasons connected with the situation, construction, accommodation, staffing or equipment, the nursing home or any premises used in connection therewith are not fit to be used for a nursing home of such a description as the nursing home mentioned in the application or that the nursing home or premises are used or are to be used for purposes which are in any way improper or undesirable in the case of such nursing home.