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]

State of Haryana - Section

Section 16 in The Punjab Homeopathic Practitioners Act, 1965

16. Registration.

(1)Every person, who possesses any qualification mentioned in Schedule I, shall, subject to the provisions contained in this Act and on payment of the prescribed fees, be entitled to have his name entered in Part A of the Register subject to such conditions as the Council may by regulations specify.
(2)[ Every person, who, within a period of [Eighteen months] [Substituted by Haryana Act No. 37 of 1974.] from the date of publication of rules made under this Act proves to the satisfaction of the Registrar that immediately before the date of publication of rules, he was not less than twenty-five years of age and had been in continuous practice as a practitioner for at least five years, shall, on payment of the prescribed fee, be entitled to have his name entered in Part B of the Register subject to such conditions as the Council may by regulation specify.]
(3)[-] [Sub-section (3) of section 16 of the Punjab Homoeopathic Practitioners Act, 1965, omitted by Haryana Act No. 20 of 1988.]
(4)Where an application for entry in the Register is made by a person whose case is not clearly covered by sub-section (1) or sub-section (2) or by the rules or regulations made under this Act, the Registrar shall refer his application to the Council for such decision as the Council may deem fit.
(5)The Council may direct that the name of any practitioner who has been convicted of a cognizable offence as defined in the Code of Criminal Procedure, 1898, which discloses such defect of a moral character as is, in the opinion of the Council, sufficient to make him unfit to practise his profession or who has been found, after due inquiry, guilty of conduct which is, in the opinion of the Council, infamous in any professional respect, shall be, removed from the Register.
(6)The Council may, on sufficient cause being shown, also direct that the name of the practitioner so removed shall be re-entered in the Register on payment of such fees as may be prescribed.