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 1] [Entire Act]

State of Maharashtra - Section

Section 23A in The Maharashtra Medical Practitioners Act, 1961

23A. [ Renewal of Registration. [Section 23A was inserted by Maharashtra 5 of 1972, Section 6.]

- [(1) Notwithstanding anything contained in sections 17 and 23,—(a)every registered practitioner who is holding a certificate of registration prior to such date, as the Council, by order published in the Official Gazette, specifies, shall within a period of three months from the specified date, apply in the prescribed form, with such renewal fee as the State Government may, by notification in the Official Gazette, specify, to the Registrar for the renewal of the registration. There shall be accompanied with such form a self-attested copy of the AADHAR card issued to him by the Unique Identification Authority of India ;(b)the registered practitioner who fails to apply for the renewal of his registration within the specified period may apply in the prescribed form along with such late fee as the State Government may, by notification in the Official Gazette, specify, for renewal of the registration ;(c)every registered practitioner who has obtained the renewed certificate of registration under clause (a) or (b), shall be required to get the same renewed every five years thereafter, on payment of such renewal fees or late fees as the State Government may, by notification in the Official Gazette, specify :Provided that, such person shall, not less than two months prior to the date on which the registration period of five years from the renewal of the registration under clause (a) or (b) expires, make an application in the prescribed form with the requisite fees as specified under this clause, for the renewal of his certificate of registration ;(d)the Registrar shall on registration or renewal of the registration certificate also issue to such practitioner an identity card in such form containing such particulars, as may be prescribed.Explanation. - Nothing in clause (b) of this sub-section shall affect the liability of a practitioner, whether civil or criminal, incurred during the period commencing on the date of expiry of his registration and ending on the date of renewal of such registration.]
(2)[ (a) Any registered practitioner to whom a certificate of registration is issued before the 9th day of November 1972, and such certificate is still in operation, may, at any time, by an application in writing, accompanied by such certificate (in original) and a fee of five rupees, apply to the Registrar for issue of a fresh certificate of registration in lieu of the certificate issued earlier.
(b)on receipt of such application, the Registrar shall cancel such certificate and issue a fresh certificate of registration in the form prescribed by rules made under sub-section (10) of section 17.] ]