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 19] [Entire Act]

Union of India - Subsection

Section 19(1) in The Medical Devices Rules, 2017

(1)The Central Government may, by notification, establish Central medical devices testing laboratory for the purpose of,-
(a)testing and evaluation of medical devices; or
(b)functioning as an appellate laboratory; or
(c)to carry out any other function as may be specifically assigned to it.