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] [Section 47] [Entire Act]

State of West Bengal - Subsection

Section 47(6) in West Bengal Clinical Establishment (Registration, Regulation and Transparency), Rules, 2017

(6)Notwithstanding anything contained in rule 23, the Doctor shall submit (a) the reports on National or state health programmes such as immunization as per requirement of State or District Programme Officers when applicable and (b) reports of Notifiable disease when applicable.