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 2] [Entire Act]

Union of India - Subsection

Section 2(b) in Continuing Dental Education Regulations, 2018

(b)"CDE providers" include all DCI/MCI recognized teaching institutions having Dental Departments, Government Bodies, Armed Forces. CDE providers such as professional associations and national specialty organizations, will need to apply to the DCI/State Dental Councils for award of CDE points for meetings and conferences held under their aegis and this approval will be valid for a period of 5 years, subject to review.