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 8] [Entire Act]

State of Odisha - Subsection

Section 8(1) in The Orissa Clinical Establishments (Control and Regulation) Act, 1990

(1)The supervising authority may, without prejudice to any other penalty that may be imposed on the certificate-holder, by order in writing, revoke the certificate of registration in respect of any clinical establishment-
(a)on any ground which would entitle it to refuse an application for registration under Section 5; or
(b)if the clinical establishment fails to comply with the requirements prescribed under Section 10; or
(c)if the certificate-holder has been convicted of any offence in respect of that establishment :
Provided that no such order shall be made except after giving the certificate-holder a reasonable opportunity of being heard, and every such order shall set out therein the grounds for the revocation of the certificate of registration and such grounds shall be communicated to the certificate-holder in such manner as may be prescribed.