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 7] [Entire Act]

State of West Bengal - Subsection

Section 7(2) in West Bengal Clinical Establishments (Registration and Regulation) Act, 2010

(2)No license shall be granted in respect of a clinical establishment unless it has -
(a)provided such minimum standard of accommodation as may be prescribed;
(b)engaged such minimum number, and norms, of service providers including registered medical practitioner, registered nurse, other paramedical staff and other categories of employees with such qualification as may be prescribed;
(c)made arrangements for such minimum standard of services including emergency care and referral services as may be prescribed;
(d)installed such equipments and machineries as may be prescribed;
(e)made such arrangements for disposal of biomedical wastes as may be prescribed;
(f)made provisions for maintenance of such records and registers in such form and containing such particulars as may be prescribed;
(g)fulfilled any other condition that may be prescribed.