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 22 in The National Dental Commission Act, 2023

22. Meetings, etc., of Autonomous Boards.

(1)Every Autonomous Board shall meet at least once every month, or earlier, as the case may be, at such time and place as it may appoint.(2)All decisions of the Autonomous Boards shall be made by majority of votes of the President and Members.
(3)Subject to the provisions of section 28, a person who is aggrieved by any decision of an Autonomous Board may prefer an appeal to the Commission against such decision within thirty days of the communication of such decision; and the Commission shall, after giving an opportunity of being heard, dispose of the appeal within a period of sixty days from the date of such appeal:
Provided that the President of the concerned Board shall not attend proceedings of the hearing of the appeal made against the decision of his Board.