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 18] [Entire Act]

State of West Bengal - Subsection

Section 18(2) in West Bengal Clinical Establishment (Registration, Regulation and Transparency), Rules, 2017

(2)The clinical establishment shall ensure that -
(a)all the Registered Medical Practitioners of the clinical establishment are following the guideline of Medical record keeping issued by the Medical Council of India or West Bengal Medical Council or such guidelines as may be notified from time to time;
(b)the records, registers and documents generated and maintained by it is being entered fully, chronologically and legibly and is not being tampered with; and
(c)the records, registers and documents are being updated and duly authenticated by an accountable person periodically at least at monthly interval.