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 81 in The Medical Devices Rules, 2017

81. Application for registration of medical device testing laboratory.

(1)An application for grant of registration of a medical device testing laboratory to carry out testing or evaluation of a medical device on behalf of a manufacturer shall be made to the Central Licensing Authority through online portal of the Central Government in Form MD-39 accompanied with a fee as specified in the Second Schedule along with the information specified in sub-rule (2).
(2)The application made under sub-rule (1) shall be accompanied with the following information, namely:-
(i)constitution of the medical device testing laboratory;
(ii)premises showing location and area of the different sections;
(iii)qualification, experience of technical staff employed for testing and the person in-charge of testing;
(iv)list of equipment; and
(v)valid accreditation certificate issued by the National Accreditation Body for Testing and Calibration Laboratories or any other similar body as may be notified by the Central Government.