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 20] [Entire Act]

Union of India - Section

Section 32 in The Pre-Conception And Pre-Natal Diagnostic Techniques (Prohibition Of Sex Selection) Act, 1994

32. Power to make rules.—

(1)The Central Government may make rules for carrying out the provisions of this Act.
(2)In particular, and without prejudice to the generality of the foregoing power, such rules may provide for—
(i)the minimum qualifications for persons employed at a registered Genetic Couselling Centre, Genetic Laboratory or Genetic Clinic under clause (2) of section 3;
(ia)the manner in which the person conducting ultrasonography on a pregnant woman shall keep record thereof in the clinic under the proviso tosub-section (3) of section 4;
(ii)the form in which consent of a pregnant woman has to be obtained undersection 5;
(iii)the procedure to be followed by the members of the Central Supervisory Board in the discharge of their functions under sub-section (4) of section 8;
(iv)allowances for members other than ex officio members admissible under sub-section (5) of section 9;
(iva)code of conduct to be observed by persons working at Genetic Counselling Centres, Genetic Laboratories and Genetic clinics to be laid down by the Central Supervisory Board under clause (iv) of section 16;
(ivb)the manner in which reposts shall be furnished by the State and Union territory Supervisory Boards to the Board and the Central Government in respect of various activities undertaken in the State under the Act under clause (iv) of sub-section (1) of section 16A;
(ivc)empowering the Appropriate Authority in any other matter under clause (d) of section 17A;.
(v)the period intervening between any two meetings of the Advisory Committee under the proviso to sub-section (8) of section 17;
(vi)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 under sub-section (9) of section 17;
(vii)the form and manner in which an application shall be made for registration and the fee payable thereof under sub-section (2) of section 18;
(viii)the facilities to be provided, equipment and other standards to be maintained by the Genetic Counselling Centre, Genetic Laboratory or Genetic Clinic under sub-section (5) of section 18;
(ix)the form in which a certificate of registration shall be issued under sub-section (1) of section 19;
(x)the manner in which and the period after which a certificate of registration shall be renewed and the fee payable for such renewal under sub-section (3) of section 19;
(xi)the manner in which an appeal may be preferred under section 21;
(xii)the period up to which records, charts, etc., shall be preserved under sub-section (1) of section 29;
(xiii)the manner in which the seizure of documents, records, objects, etc., shall be made and the manner in which seizure list shall be prepared and delivered to the person from whose custody such documents, records or objects were seized under sub-section (1) of section 30;
(xiv)any other matter that is required to be, or may be, prescribed.