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] [Entire Act]

Union of India - Section

Section 32 in THE NATIONAL COMMISSION FOR HOMOEOPATHY ACT, 2020

32. National Register and State Register of Homoeopathy.—

(1)The Board of Ethics and Registration for Homoeopathyshall maintain a National Register containing the name, address, all recognised qualifications possessed by a licensed medical practitioner of Homoeopathy and such other particulars as may be specified by regulations.
(2)The National Register shall be maintained in such form, including in electronic form and in such manner as may be specified by regulations.
(3)The manner in which any name or qualification may be added to, or removed from, the National Register and the grounds for removal thereof, shall be such as may be specified by the regulations.
(4)The National Register shall be made available in the public by placing it on the website of the Board of Ethics and Registration for Homoeopathy.
(5)Every State Medical Council shall maintain and regularly update the State Register in the specified electronic format and supply a physical copy of the same to the Board of Ethics and Registration for Homoeopathy within three months of the commencement of this Act.
(6)The Board of Ethics and Registration for Homoeopathy shall ensure electronic synchronisation of the National Register and the State Register in such a manner that any change in one such register is automatically reflected in the other register.