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 58] [Entire Act]

Union of India - Section

Section 17 in The Pre-Conception And Pre-Natal Diagnostic Techniques (Prohibition Of Sex Selection) Act, 1994

17. Appropriate Authority and Advisory Committee.—

(1)The Central Government shall appoint, by notification in the Official Gazette, one or more Appropriate Authorities for each of the Union territories for the purposes of this Act.
(2)The State Government shall appoint, by notification in the Official Gazette, one or more Appropriate Authorities for the whole or part of the State for the purposes of this Act having regard to the intensity of the problem of pre-natal sex determination leading to female foeticide.
(3)The officers appointed as Appropriate Authorities under sub-section (1) or sub-section (2) shall be,—
(a)when appointed for the whole of the State or the Union territory, consisting of the following three members:—
(i)an officer of or above the rank of the Joint Director of Health and Family Welfare—Chairperson;
(ii)an eminent woman representing women’s organisation; and
(iii)an officer of Law Department of the State or the Union territory concerned:
Provided that it shall be the duty of the State or the Union territory concerned to constitute multi-member State or Union territory level Appropriate Authority within three months of the coming into force of the Pre-natal Diagnostic Techniques (Regulation and Prevention of Misuse) Amendment Act, 2002:Provided further that any vacancy occurring therein shall be filled within three months of the occurrence;
(b)when appointed for any part of the State or the Union territory, of such other rank as the State Government or the Central Government, as the case may be, may deem fit.
(4)the Appropriate Authority shall have the following functions, namely:—
(a)to grant, suspend or cancel registration of a Genetic Counselling Centre, Genetic Laboratory or Genetic Clinic;
(b)to enforce standards prescribed for the Genetic Counselling Centre, Genetic Laboratory and Genetic Clinic;
(c)to investigate complaints of breach of the provisions of this Act or the rules made thereunder and take immediate action;
(d)to seek and consider the advice of the Advisory Committee, constituted under sub-section (5), on application for registration and on complaints for suspension or cancellation of registration;
(e)to take appropriate legal action against the use of any sex selection technique by any person at any place, suo motu or brought to its notice and also to initiate independent investigations in such matter;
(f)to create public awareness against the practice of sex selection or pre-natal determination of sex;
(g)to supervise the implementation of the provisions of the Act and rules;
(h)to recommend to the Board and State Boards modifications required in the rules in accordance with changes in technology or social conditions;
(i)to take action on the recommendations of the Advisory Committee made after investigation of complaint for suspension or cancellation of registration.
(5)The Central Government or the State Government, as the case may be, shall constitute an Advisory Committee for each Appropriate Authority to aid and advise the Appropriate Authority in the discharge of its functions, and shall appoint one of the members of the Advisory Committee to be its Chairman.
(6)The Advisory Committee shall consist of—
(a)three medical experts from amongest gynaecologists, obstericians, paediatricians and medical geneticists;
(b)one legal expert;
(c)one officer to represent the department dealing with information and publicity of the State Government or the Union Territory, as the case may be;
(d)three eminent social workers of whom not less than one shall be from amongst representatives of women’s organisations.
(7)No person who has been associated with the use or promotion of pre-natal diagnostic techniques for determination of sex or sex selection shall be appointed as a member of the Advisory Committee.
(8)The Advisory Committee may meet as and when it thinks fit or on the request of the Appropriate Authority for consideration of any application for registration or any complaint for suspension or cancellation of registration and to give advice thereon:Provided that the period intervening between any two meetings shall not exceed the prescribed period.
(9)The terms and conditions subject to which a person may be appointed to the Advisory Committee and the procedure to be followed by such Committee in the discharge of its functions shall be such as may be prescribed.