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 52] [Entire Act]

Union of India - Subsection

Section 52(2) in The Clinical Establishments (Registration And Regulation) Act, 2010

(2)In particular and without prejudice to the generality of the foregoing power, such rules may provide for all or any of the following matters, namely:—
(a)allowances for the members of the National Council under sub-section (5) of section 3;
(b)appointment of such person to be the Secretary of the State Council by the Central Government under sub-section (10) of section 3;
(c)the determination of standards and for classification of clinical establishments under section 7;
(d)the qualification and the terms and conditions for the members of the authority under clause (c) of sub-section (1) of section 10;
(e)the procedure under which the powers of the authority may be exercised by the District Health Officer or Chief Medical Officer for the purpose of provisional registration of clinical establishment under sub-section (2) of section 10;
(f)the minimum standards of facilities and services under clause (i) of sub-section (1) of section 12;
(g)the minimum number of personnel under clause (ii) of sub-section (1) of section 12;
(h)the maintenance of records and reporting by the clinical establishment under clause (iii) of sub-section (1) of section 12;
(i)other conditions for registration and continuation of clinical establishment under clause (iv) of sub-section (1) of section 12;
(j)classification of clinical establishment under sub-section (1) of section 13;
(k)the different standards for classification of clinical establishments under sub-section (2) of section 13;
(l)the minimum standards for permanent registration under section 28;
(m)the form and particulars to be contained in the register to be maintained under section 38.