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 10] [Entire Act]

State of Maharashtra - Subsection

Section 10(2) in Maharashtra Kidney Transplantation Act, 1982

(2)In particular, and without prejudice to the generality of the foregoing provisions, such rules may .provided for,-
(a)the form and the manner in which the person lawfully in possession of the body of a deceased person may authorise the removal of kidneys for therapeutic purposes;
(b)the form and the manner in which a near relative of a deceased person may object to the deceased person's kidneys being used for therapeutic purposes;
(c)the form and the manner in which any authority for removal of kidneys under this Act may be given on behalf of the person having the control or, management of an approved institution by any officer or person designated in that behalf by the person having the control or management of the approved institution;
(d)the manner in which the Coroner or any other person performing the functions of the Coroner may give his consent for the removal of kidneys from the body of a deceased person;
(e)any other matter which is to be, or may be, prescribed by rules under this Act.