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 16] [Entire Act]

State of West Bengal - Subsection

Section 16(4) in West Bengal Clinical Establishment (Registration, Regulation and Transparency), Rules, 2017

(4)If it is medically necessary, the Primary Consultant or the RMO or any Registered Medical Practitioner may refer the patient to affect an 'appropriate transfer' to any appropriate Healthcare establishment for receiving and/or accommodating the patient.