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 7] [Entire Act]

Union of India - Section

Section 4 in National Medical Commission Act, 2019

4. Composition of Commission.

(1)The Commission shall consist of the following persons to be appointed by the Central Government, namely: -
(a)a Chairperson;
(b)ten ex officio Members; and
(c)twenty-two part-time Members.
(2)The Chairperson shall be a medical professional of outstanding ability, proven administrative capacity and integrity, possessing a postgraduate degree in any discipline of medical sciences from any University and having experience of not less than twenty years in the field of medical sciences, out of which at least ten years shall be as a leader in the area of medical education.
(3)The following persons shall be the ex officio Members of the Commission, namely: -
(a)the President of the Under-Graduate Medical Education Board;
(b)the President of the Post-Graduate Medical Education Board;
(c)the President of the Medical Assessment and Rating Board;
(d)the President of the Ethics and Medical Registration Board;
(e)the Director General of Health Services, Directorate General of Health Services, New Delhi;
(f)the Director General, Indian Council of Medical Research;
(g)a Director of any of the All India Institutes of Medical Sciences, to be nominated by the Central Government;
(h)two persons from amongst the Directors of Postgraduate Institute of Medical Education and Research, Chandigarh; Jawaharlal Institute of Postgraduate Medical Education and Research, Puducherry; Tata Memorial Hospital, Mumbai; North Eastern Indira Gandhi Regional Institute of Health and Medical Sciences, Shillong; and All India Institute of Hygiene and Public Health, Kolkata; to be nominated by the Central Government; and
(i)one person to represent the Ministry of the Central Government dealing with Health and Family Welfare, not below the rank of Additional Secretary to the Government of India, to be nominated by that Ministry.
(4)The following persons shall be appointed as part-time Members of the Commission, namely: -
(a)three Members to be appointed from amongst persons of ability, integrity and standing, who have special knowledge and professional experience in such areas including management, law, medical ethics, health research, consumer or patient rights advocacy, science and technology and economics;
(b)ten Members to be appointed on rotational basis from amongst the nominees of the States and Union territories, under clauses (c) and (d) of sub-section (2) of section 11, in the Medical Advisory Council for a term of two years in such manner as may be prescribed;
(c)nine members to be appointed from amongst the nominees of the States and Union territories, under clause (e) of sub-section (2) of section 11, in the Medical Advisory Council for a term of two years in such manner as may be prescribed.
Explanation. - For the purposes of this section and section 17, the term "leader" means the Head of a Department or the Head of an organisation.