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 16] [Entire Act]

State of Rajasthan - Subsection

Section 16(4) in Rajasthan Government Clinical Establishment (Registration and Regulation) Rules, 2013

(4)The inspecting officer or inspecting team, as the case may be, shall submit its report in Form-8, within a period of seven days of inspection, to the Authority, with a copy to the State Council. In case the inspection is made by the Authority, it shall submit inspection report within a period of seven days of inspection, to the State Council in Form-7.