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 54 in The National Dental Commission Act, 2023

54. Power to make regulations.

(1)The Commission may, after previous publication, by notification, make regulations consistent with thisAct and the rules made thereunder to carry out the provisions of this Act.
(2)In particular, and without prejudice to the generality of the foregoing power, such regulations may provide for all or any of the following matters, namely:—
(a)the functions to be discharged by the Secretary of the Commission under sub-section (5) of section 8;
(b)the procedure in accordance with which experts, consultants and professionals may be engaged, or the experts and domain specialists from foreign country may be invited, and the number of such experts and professionals under sub-section (8) of section 8;
(c)the procedure to be followed at the meetings of the Commission under sub-section (3) of section 9;
(d)the quality and standards to be maintained in dental education under clause (a) of sub-section (2) of section 10;
(e)the manner of regulating dental institutions, dental research, dentists and dental auxiliaries under clause (c) of sub-section (2) of section 10;
(f)the manner of functioning of the Commission, the Autonomous Boards, the State Dental Councils and the Joint Dental Councils under clause (h) of sub-section (2) of section 10;
(g)the procedure to be followed at the meetings of the DentalAdvisory Council under sub-section (3) of section 13;
(h)the manner of conducting common counselling by the designated authority for admission to the undergraduate and postgraduate dental education under sub-section (3) of section 14;
(i)the designated authority, and the manner for conducting the National Exit Test (Dental) under sub-section (2) of section 15;
(j)the manner in which a person with foreign dental qualification shall qualify National Exit Test (Dental) and the manner of his enrolment in the State Register or the National Register under sub-section (4) of section 15;
(k)the manner in which admission to the postgraduate dental education shall be made on the basis of National Exit Test (Dental) under sub-section (5) of section 15;
(l)the manner of conducting common counselling by the designated authority for admission to the postgraduate dental education under sub-section (6) of section 15;
(m)the manner of nominating one member from amongst personnel of each category of the dental auxiliaries to the advisory committee for the Under-Graduate and Post-Graduate Dental Education Board under the proviso to sub-section (1) of section 20;
(n)the number of, and the manner in which, the experts, professionals, officers and other employees, including the experts and domain specialists from foreign countries invited by the Commission, under sub-section (8) of section 8 shall be made available by the Commission to the Autonomous Boards under section 21;
(o)the competency based dynamic curriculum at undergraduate level and postgraduate level under clause (b) of sub-section (1) of section 24;
(p)the manner of imparting undergraduate courses and postgraduate courses for dentists and dental auxiliaries by dental institutions under clause (c) of sub-section (1) of section 24;
(q)the minimum requirements and standards for conducting courses and examinations at undergraduate level and postgraduate level for dentists and dental auxiliaries in dental institutions under clause (d) of sub-section (1) of section 24;
(r)the standards and norms for infrastructure, faculty and quality of education at undergraduate level and postgraduate level for dentists and dental auxiliaries in dental institutions under clause (e) of sub-section (1) of section 24;
(s)the procedure for assessing and rating of dental institutions under clause (a) of sub-section (1) of section 25;
(t)the manner of carrying out inspections of dental institutions for assessing and rating such institutions under clause (c) of sub-section (1) of section 25;
(u)the manner of conducting, and the manner of empaneling independent rating agencies to conduct assessment and rating of dental institutions and the time period for such assessment and rating under clause (d) of sub-section (1) of section 25;
(v)the manner of making available on website or in public domain the assessment and ratings of dental institutions under clause (e) of sub-section (1) of section 25;
(w)the measures to be taken against a dental institution for failure to maintain the minimum essential standards under clause (f) of sub-section (1) of section 25;
(x)the manner of regulating professional conduct and promoting dental ethics under clause (b) of sub-section (1) of section 26;
(y)the form of scheme, the particulars thereof, the fee to be accompanied and the manner of submitting scheme for establishing new dental college or for starting any postgraduate course or for increasing number of seats under sub-section (2) of section 27;
(z)the manner of preferring an appeal to the Commission for approval of the scheme under sub-section (5) of section 27;
(za)the other factors under clause (d) of section 28;
(zb)the manner of taking disciplinary action by a State Dental Council for professional or ethical misconduct of registered dentist or professional and the procedure for receiving complaints and grievances by Ethics and Dental Registration Board under sub-section (4) of section 29;
(zc)the act of commission or omission which amounts to professional or ethical misconduct under clause (b) of the Explanation to section 29;
(zd)other particulars to be contained in the National Register for Dentists under sub-section (1) of section 30;
(ze)the particulars to be contained in the National Register for DentalAuxiliaries under sub-section (2) of section 30;
(zf)the form, including the electronic form and the manner of maintaining the National Registers, under sub-section (3) of section 30;
(zg)the manner in which any name or qualification may be added to, or removed from, the National Register and the grounds for removal thereof, under sub-section (4) of section 30;
(zh)the manner of entering the title, diploma or qualification in the State Register or the National Register, under sub-section (3) of section 31;
(zi)the period for which, and the manner in which, a foreign citizen who is enrolled in his country as a dentist may be permitted temporary registration in India, under the proviso to sub-section (1) of section 32;
(zj)the manner of listing and maintaining dental qualifications granted by a University or dental institution in India under sub-section (1) of section 33;
(zk)the manner of examining the application for grant of recognition under sub-section (3) of section 33;
(zl)the manner of including a dental qualification in the list maintained by the Board under sub-section (4) of section 33;
(zm)the manner of preferring an appeal to the Commission for grant of recognition under sub-section (5) of section 33;
(zn)the manner of listing and maintaining dental qualifications which have been granted recognition before the date of commencement of this Act under sub-section (8) of section 33;
(zo)the designated authority for conducting Screening Test for higher dental qualification, and the manner of conducting the Screening Test under sub-section (2) of section 34;
(zp)the manner of listing and maintaining dental qualifications which have been granted recognition before the date of commencement of this Act under sub-section (3) of section 34.

55. Rules and regulations to be laid before Parliament.

Every rule and every regulation made, and every notification issued, under this Act shall be laid, as soon as may be after it is made, before each House of Parliament, while it is in session, for a total period of thirty days which may be comprised in one session or in two or more successive sessions, and if, before the expiry of the session immediately following the session or the successive sessions aforesaid, both Houses agree in making any modification in the rule or regulation or notification or both Houses agree that the rule or regulation or notification should not be made, the rule or regulation or notification shall thereafter have effect only in such modified form or be of no effect, as the case may be; so, however, that any such modification or annulment shall be without prejudice to the validity of anything previously done under that rule or regulation or notification.