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]

Union of India - Section

Section 4 in THE NATIONAL COMMISSION FOR INDIAN SYSTEM OF MEDICINE ACT, 2020

4. Composition of Commission.—

(1)The Commission shall consist of the following persons, namely:––
(a)a Chairperson;
(b)fifteen ex officio Members; and
(c)twenty-three part-time Members.
(2)The Chairperson shall be a person of outstanding ability, proven administrative capacity and integrity, possessing a postgraduate degree in any of the disciplines of Indian System of Medicine from a recognised University and having experience of not less than twenty years in any field of Indian System of Medicine, out of which at least ten years shall be as a leader in the area of healthcare delivery, growth and development of Indian System of Medicine or its education.
(3)The following persons shall be appointed by the Central Government as ex officio Members of the Commission, namely:—
(a)the President of the Board of Ayurveda;
(b)the President of the Board of Unani, Siddha and Sowa-Rigpa;
(c)the President of the Medical Assessment and Rating Board for Indian System of Medicine;
(d)the President of the Board of Ethics and Registration for Indian System of Medicine;
(e)Advisor (Ayurveda) or Joint Secretary to the Government of India in-charge of Ayurveda and Advisor (Unani) or Joint Secretary to the Government of India in-charge of Unani, in the Ministry of AYUSH;
(f)the Director, All India Institute of Ayurveda, New Delhi;
(g)the Director General, Central Council for Research in Ayurvedic Sciences, New Delhi;
(h)the Director General, Central Council for Research in Unani Medicine, New Delhi;
(i)the Director General, Central Council for Research in Siddha, Chennai;
(j)the Director, National Institute of Siddha, Chennai;
(k)the Director, National Institute of Unani, Bengaluru;
(l)the Director, North Eastern Institute on Ayurveda and Homoeopathy, Shillong;
(m)the Director, Institute of Post Graduate Teaching and Research in Ayurveda, Jamnagar; and
(n)the Director, National Institute of Ayurveda, Jaipur.
(4)The following persons shall be appointed by the Central Government as part-time Members of the Commission, namely:—
(a)four Members to be appointed from amongst persons of ability, integrity and standing, who have special knowledge and professional experience in any of the disciplines of Indian System of Medicine, Sanskrit, Urdu, Tamil, management, law, health research, science and technology and economics;
(b)ten Members to be appointed on rotational basis from amongst the nominees of the States and Union territories in the Advisory Council for Indian System of Medicine for a term of two years in such manner as may be prescribed;
(c)six members from Ayurveda, one member each from Siddha, Unani and Sowa-Rigpa, to be appointed from amongst the nominees of the States and Union territories, under clause (d) of sub-section (2) of section 11, in the Advisory Council for Indian System of Medicine, for a term of two years in such manner as may be prescribed:
Provided that no Member shall either himself or through any of his family members, directly or indirectly, own or be associated with or have any dealings with the managing body of a private or non- government medical institution which is regulated under this Act.Explanation.––For the purpose of this section and section 19, the term “leader” means the Head of a Department or the Head of an Organisation.