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 23] [Entire Act]

State of Rajasthan - Subsection

Section 23(1) in Rajasthan Ayurved Nursing Council Act, 2012

(1)The Council may prohibit the registration of any person as an Ayurved Nursing Professional and, if such person is already so registered, may direct the removal of his/her name from the register on any of the following grounds, namely: -
(a)that he/she has been convicted of any such offence as implies in the opinion of the Council any defect of character such as would render him/her unfit for Ayurved Nursing Profession; or
(b)that he/she has been found by the Council to be guilty of an offence which, in its opinion, indicates professional incompetence, negligence or contravention of regulations ordinarily included in the performance of his/her duty; or
(c)that he/she has been found by the Council to be guilty of professional misconduct or of infamous conduct in any professional respect; or
(d)that there are defects in his/her character which, in the opinion of the Council, would render the entry or retention of his/her name on the register undesirable:
Provided that no action shall be taken by the Council under this section until after due inquiry, at which the person concerned has been given a reasonable opportunity of being heard in his defence, the person concerned is found to be disqualified as specified in clause (a) or clause (b) or clause (c) or clause (d).