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 59 in The Medical Council Of India Regulations, 2000

59. Inspection of examinations, etc .-(1) The inspection of examinations, courses of study and institutions for medical education, under section 17 shall be carried out in accordance with the provisions of this regulation.

(2)It shall be the duty of the Registrar periodically to ascertain from the examining bodies and institutions the date and place of every such examination, which may be inspected by the Council.
(3)The Executive Committee shall appoint not less than three inspectors, to inspect such medical colleges/institutions.
(4)No person shall be appointed as an Inspector unless he has taught students in one or other of the subjects for the relevant public examination or in cognate subjects for five years and has acted as examiner at examinations on such subjects.
(5)Every Inspector shall receive from the President a formal Commission in writing under the seal of the Council. The said Commission shall specify the medical colleges, hospital and other institutions and the examination or examinations which he is required to inspect and shall inform him that he is to report thereon to the Executive Committee in accordance with these regulations.
(6)The Inspector shall comply with the following requirements, namely:-
(a)to acquaint himself with such previous reports on the-
(i)facilities for teaching existing at the college, associated hospital or other institutions, wherein instructions are given to students; and
(ii)qualifying examination or examinations which he is appointed to inspect as the President may direct;
(iii)observations of the Universities; and
(iv)report of the Executive Committee thereon;
(v)recommendations of the Council in regard to professional examination;
(vi)resolutions with regard to medical education:
Provided that the Registrar shall furnish him with a copy of these documents.
(b)
(i)to attend personally every examination which he is required to inspect but not to interfere with the conduct thereof;
(ii)to inspect the medical colleges, hospitals and other institutions in regard to matters like the standard of staff, equipment, accommodation, training and other facilities for medical education.
(c)to report to the Executive Committee/Post-graduate Medical Education Committee jointly or separately in respect of his/their opinion about the standards of the examination attended by him and all teaching facilities available in the institutions in which the candidates were trained;
(d)to set forth in his reports in order all necessary particulars as to the questions proposed in the written, oral and practical parts of each examination attended by him, the cases and the appliances provided for clinical and practical examinations, the arrangements made for invigilation, the method and scales of marking the standard of knowledge shown by successful candidates and generally all such details as may be required for evaluating the scope and nature and standards of the examination;
(e)to inspect and set forth in his report information relating to and comments on teaching facilities, equipment, accommodation and staff existing at such colleges, hospitals and other institutions;
(f)to include in his report, in the form of a brief diary a record of the days and hours when he was present during the course of the examination inspected and to see for himself the teaching facilities provided and of the parts or division of each examination in progress on each day;
(g)to include also in his report a statement of the extent to which the recommendation of the Council in regard to professional examinations have been carried out in the cases of each examination inspected by him, and also to what extent the resolutions of the Council on professional education have been given effect to in the education of the students in the particular subject or subjects with which he is concerned in the inspection; and
(h)on receipt from the Registrar of a proof copy of any of his report, to compare such proof with the original and correct, sign, and return it to the Registrar for preservation, in the records of the Council, as the authorised copy of such report.
(7)Every report of the Inspector shall be referred to the Executive Committee for its consideration and reporting to the Council.
(8)The report of the Inspector shall be confidential and shall be kept under the custody of the Registrar.
(9)A copy of the report of the inspector shall be forwarded to the University/institution concerned with the request that the University or institution shall promptly furnish to the Council such observations thereon as it may deem necessary maintaining the confidentiality thereof.
(10)A confidential copy of every report of an Inspector with the observations of the University/institution thereon shall be supplied to each member of the Council, and shall be considered together with the report of the Executive Committee thereon by the Council at its ensuing meeting.
(11)A copy of every report by an Inspector, with the observations of the University concerned, and the opinion of the Executive Committee thereon shall, after approval by the Council be forwarded to the Central Government.
(12)No Inspector shall take part in the inspection of any examination in the University or Medical College in which he is a teaching or examiner.
(13)An Inspector may accept ordinary hospitality from, but may not accept hospitality of house and board from examiners or from any official of the University or Institution in which he is conducting an inspection.