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]

State of Maharashtra - Section

Section 3 in THE BOMBAY NURSING HOMES REGISTRATION(AMENDMENT) ACT, 2005

3. Amendment of section 5 of Bom. XV of 1949

In section 5 of the principal Act,-(a)in sub-section
(1)in the proviso,-
(i)for clause (b), the following clause shall be substituted, namely :-
"(b) that the nursing home is not under the management of a person who is holding a degree in medical sciences and who is resident in the home, or that there is not a prescribed proportion of qualified nurses employed in the nursing home to the number of patients in it; or";
(ii)after clause (c), the following clauses shall be inserted, namely :-
"(c-1) that the area of the premises of the nursing home is less than the prescribed area;(c-2) that the number of beds available in the nursing home exceeds than those prescribed;(c-3) that the nursing home is owned or is under the management of a Government Medical Officer;
(b)for sub-section (2), the following sub-section shall be substituted, namely :-
"(2) A certificate of registration issued under this section shall, subject to the provisions of section 7, be in force and shall be valid until the 31st day of March of the third year next following the date on which such certificate is issued or renewed, as the case may be.