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 15] [Entire Act]

State of Maharashtra - Subsection

Section 15(1) in The Maharashtra Acupuncture System of Therapy Act, 2015

(1)Subject to the conditions as may be prescribed by or under the provisions of this Act, the powers, functions and duties of the Council shall be,-
(a)to maintain the register of Acupuncture practitioners and Acupuncture personnel under this Act ;
(b)to hear and decide appeals from any decision of the Registrar ;
(c)to prescribe a code of ethics for regulating the professional conduct of Acupuncture practitioners and Acupuncture personnel ;
(d)to regulate the conditions for grant of permission to establish an Acupuncture institution and to start a new course of study or training leading to the award of any recognized qualification by the Council, or to increase the intake capacity of such a course ;
(e)to grant or refuse permission to establish an Acupuncture institution, start a new course of study and training leading to the award of any recognized qualification by the Council, or increase the intake capacity of such a course ;
(f)to regulate the conditions for grant of affiliation to Acupuncture institutions ;
(g)to grant or refuse affiliation to Acupuncture institutions or to withdraw such recognition, after affording the authority of the institution a reasonable opportunity of being heard ;
(h)to regulate the conditions for grant of recognition of qualifications in Acupuncture and of research institutions ;
(i)to grant or refuse recognition to research institutions and qualifications in Acupuncture or to withdraw such recognition, after affording the authority of the institution a reasonable opportunity of being heard ;
(j)to provide for the inspection of affiliated and recognized institutions ;
(k)to reprimand a registered or an enlisted Acupuncture practitioner or Acupuncture personnel, or to suspend or remove him from the register or to take such other disciplinary action against him as may, in the opinion of the Council, be necessary or expedient ;
(l)to call on the authority of an institution affiliated to the Council or of an institution applying for affiliation to furnish, within such period as may be specified, such reports, returns or other information as the Council may require to judge the efficiency of the institution ;
(m)to prescribe by regulations the courses of study and training in Acupuncture system of therapy, not inconsistent with the recommendations of the World Health Organization issued in that behalf, leading to the award of Diploma or Certificate by the Council ;
(n)to prescribe by regulations the scheme and syllabus, not inconsistent with the recommendations of the World Health Organization issued in that behalf, of the Eligibility Test held or caused to be held by the Council for the purpose of registration of Acupuncture practitioners and Acupuncture personnel ;
(o)to hold examinations for the students of affiliated institutions and to make all necessary arrangements for such examinations ;
(p)to exercise general supervision and control over the institutions affiliated to the Council and give such institutions such directions as may be necessary and expedient in the opinion of the Council ;
(q)to appoint, on such terms as the Council may determine, such number of Inspectors for the inspection of institutions teaching the Acupuncture system of therapy as the Council may deem fit ;
(r)to advise the State Government in matters of research in Acupuncture ;
(s)to exercise such other powers, perform such other functions and discharge such other duties as laid down in this Act or as may be prescribed or as the State Government may direct, by a general or special order published in the Official Gazette, in furtherance of the objectives of this Act ;
(t)to confer honorary Diplomas on such persons as those who, in the opinion of the Council, are Acupuncture practitioners of repute ;
(u)to receive donations and to determine the conditions of acceptance of donations.