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]

Union of India - Section

Section 52 in THE NATIONAL COMMISSION FOR HOMOEOPATHY ACT, 2020

52. Joint sittings of Commission, National Commission for Indian Systems of Medicine and National Medical Commission.—

(1)There shall be a joint sitting of the Commission, the National Commission for Indian System of Medicine and the National Medical Commission, at least once a year, at such time and place as they mutually appoint, to enhance the interface between Homoeopathy, Indian System of Medicine and modern system ofmedicine.
(2)The Agenda for the joint sitting may be placed with mutual agreement by the Chairpersons of the Commissions concerned.
(3)The joint sitting may, by an affirmative vote of all members present and voting, decide on approving specific educational and medical modules or programmes that could be introduced in the undergraduate and postgraduate courses across medical systems, and promote medical pluralism.