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] [Entire Act]

Union of India - Section

Section 30 in THE NATIONAL COMMISSION FOR ALLIED AND HEALTHCARE PROFESSIONS ACT, 2021

30. Functions of State Council.—

It shall be the duty of the State Council to take all such steps as it may think fit for ensuring the co-ordinated and integrated development of education and maintenance of the standards of delivery of services under this Act and, for the purposes of performing its functions, the State Council shall—
(a)enter the name of the recognised categories, enforce the professional conduct, code of ethics and etiquette to be observed by the allied and healthcare professionals in the State and take disciplinary action, including the removal of a professionals' name from the State Register;
(b)ensure minimum standards of education, courses, curricula, physical and instructional facilities, staff pattern, staff qualifications, quality instructions, assessment, examination, training, research, continuing professional education;
(c)ensure uniform entry examination with common counselling for admission into the allied and healthcare institutions at the diploma, undergraduate, postgraduate and doctoral level under this Act;
(d)ensure uniform exit or licensing examination for the allied and healthcare professionals under this Act;
(e)inspect allied and healthcare institutions and register allied and healthcare professionals in the State;
(f)ensure compliance of all the directives issued by the Commission;
(g)provide minimum standards framework for machineries, materials and services;
(h)approve or recognise courses and intake capacity for courses;
(i)impose fine upon institutions in order to maintain standards; and
(j)perform such other functions as may be entrusted to it by the State Government for implementation of the provisions of this Act.