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 2] [Entire Act]

Union of India - Section

Section 36 in THE SURROGACY (REGULATION) ACT, 2021

36. Functions of appropriate authority.

The appropriate authority shall discharge the following functions, namely:—
(a)to grant, suspend or cancel registration of a surrogacy clinic;
(b)to enforce the standards to be fulfilled by the surrogacy clinics;
(c)to investigate complaints of breach of the provisions of this Act, rules and regulations made thereunder and take legal action as per provision of this Act;
(d)to take appropriate legal action against the use of surrogacy by any person at any place other than prescribed, suo motu or brought to its notice, and also to initiate independent investigations in such matter;
(e)to supervise the implementation of the provisions of this Act and rules and regulations made thereunder;
(f)to recommend to the Board and State Boards about the modifications required in the rules and regulations in accordance with changes in technology or social conditions;
(g)to take action after investigation of complaints received by it against the surrogacy clinics; and
(h)to consider and grant or reject any application under clause (vi) of section 3 and sub-clauses
(a)to (c) of clause (iii) of section 4 within a period of ninety days.