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 3] [Entire Act]

Union of India - Section

Section 5 in THE ASSISTED REPRODUCTIVE TECHNOLOGY (REGULATION) ACT, 2021

5. Powers and functions of National Board

The National Board shall exercise and discharge the following powers and functions, namely:—
(a)to advise the Central Government on policy matters relating to the assisted reproductive technology;
(b)to review and monitor the implementation of the Act, rules and regulations made thereunder and recommend to the Central Government, any suitable changes therein;
(c)to lay down code of conduct to be observed by persons working at clinics and banks, to set the minimum standards of physical infrastructure, laboratory and diagnostic equipment and expert manpower to be employed by clinics and banks;
(d)to oversee the performance of various bodies constituted under this Act and take appropriate steps to ensure their effective performance;
(e)to supervise the functioning of the National Registry and liaison with the State Boards;
(f)to pass orders as per the provisions made under this Act; and
(g)such other powers and functions as may be prescribed.
B. STATE ASSISTED REPRODUCTIVE TECHNOLOGY AND SURROGACY BOARD