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]

Bombay Presidency - Section

Section 23 in The Bombay Homoeopathic Practitioners' Act, 1959

23. Removal of names from register. - (1)(a) If a registered practitioner has been, after due inquiry held by the [Council] in the manner prescribed by rules, found guilty of any misconduct, the [Council] may,-

(i)issue a letter of warning addressed to such practitioner, or(ii)direct the name of such practitioner -(A)to be removed from the register for such period as may be specified in the direction, or(B)to be removed from the register permanently.Explanation. - For the purpose of this section, "misconduct" shall mean,-(i)conviction of the registered practitioner by a Criminal Court for an offence which involves moral turpitude and which is cognizable within the meaning of the [Code of Criminal Procedure, 1973]; or(ii)conviction under the Army Act, 1950, of the registered practitioner subject to military law for an offence which is cognizable within the meaning of the [Code of Criminal Procedure, 1973]; or(iii)any conduct, which, in the opinion of the [Council], is infamous in relation to the profession.(b)The [Council] may, on sufficient cause being shown, direct at any time that the name of the practitioner so removed shall be re-entered in the register on such conditions and on the payment of such fees as may be prescribed by rules and on such further conditions as the [Council] may impose.[(2) If the name of any such practitioner is entered in the register maintained under the Maharashtra Medical Practitioners' Act, 1961, or the Maharashtra Medical Council Act, 1965, or any other corresponding law for the time being in force in any part of the State of Maharashtra, it shall be the duty of the Council to give intimation of such removal to the authority responsible to maintain the said register.][(3) If the name of the registered practitioner is also entered in the register maintained under any of the laws referred to in sub-section (2) and it is removed from the said register, the Registrar, wit h the approval of the Council, shall also remove his name from the register under this Act.]
(4)The [Council] may, on its own motion or on the application of any person, after due and proper enquiries and after giving an opportunity to the person concerned of being heard, cancel or alter any entry in the register, if, in the opinion of the [Council] such entry was fraudulently or incorrectly made.
(5)In holding inquiries under this section, the [Council] shall have the same powers as are vested in Civil Courts under the Code of Civil Procedure, 1908 when trying a suit, in respect of the following matters, namely
(a)enforcing the attendance of any person and examining him on oath;
(b)compelling the production of documents;
(c)issuing of commissions for the examination of witnesses.
(6)All inquiries under this section shall be deemed to be judicial proceedings within the meaning of sections 193, 219 and 228 of the Indian Penal Code.
(7)[(a) For the purpose of advising the Council or the Executive Committee on any question of law arising in any inquiry' before it, there may be appointed by the Council an assessor who has been for not less than ten years -
(i)an Advocate enrolled under the Advocates Act, 1961; or
(ii)an Attorney of a High Court.]
(b)Where an Assessor advises the [Council or the Executive Committee] on any question of law as to evidence, procedure or any other matter, he shall do so in the presence of every party, or person representing a party to the inquiry who appears thereat, or if the advice is tendered after the [Council or the Executive Committee] has begun to deliberate as to their findings, every such party or person has as aforesaid shall be informed what advise the assessor has tendered. Such party or person shall also be informed, if in any case the [Council or the Executive Committee] does accept the advice of the assessor on any such question as aforesaid.
(c)Any assessor under this section may be appointed either generally or for any particular inquiry or class of inquiries and shall be paid such remuneration as may be prescribed by rules.
[(8) * * *]