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 11] [Entire Act]

Union of India - Section

Section 54 in The Clinical Establishments (Registration And Regulation) Act, 2010

54. Power of State Government to make rules.—

(1)The State Government may, by notification, make rules for carrying out in respect of matters which do not fall within the purview of section 52.
(2)In particular and without prejudice to the generality of the foregoing power, such rules may provide for all or any of the following matters, namely:—
(a)the proforma and the fee to be paid for registration under sub-section (1) of section 14;
(b)the form and details of application under sub-section (3) of section 14;
(c)the particulars and information contained in certificate of provisional registration under section 15;
(d)the manner of publication of all particulars of the clinical establishments proposed to be registered under sub-section (2) of section 16;
(e)the fees to be paid to issue a duplicate certificate under section 19;
(f)the change of ownership or management to be informed by the clinical establishment to the authority under sub-section (2) of section 20;
(g)the manner in which the authority shall publish the names of the clinical establishments whose registration expired under section 21;
(h)the enhanced fees to be charged for renewal after expiry of the provisional registration under section 22;
(i)the form of the application and fees to be charged by the State Government under section 24;
(j)the manner of submitting evidence of the clinical establishments having complied with the minimum standards under section 25;
(k)the manner of displaying information of the clinical establishments having complied with the minimum standards for filing objection under section 26;
(l)the expiry of period specified in section 29;
(m)the form and particulars of the certificate of registration under section 30;
(n)the period within which an appeal shall be preferred under clause (a) of sub-section (3) of section 32;
(o)the manner of entry and search of clinical establishment under section 34;
(p)the fees to be charged by the State Government for different categories of clinical establishments under section 35;
(q)the manner and the period within which an appeal may be preferred to the State Council under sub-section (1) of section 36;
(r)the form and the fee to be paid for an appeal under sub-section (2) of section 36;
(s)the form and the manner in which the register to be maintained under sub-section (1) of section 37;
(t)the manner of supply to the State Council in digital format the entry made in the register of clinical establishment under sub-section (2) of section 37;
(u)the manner of holding an inquiry by the authority under sub-section (3) of sections 41 and 42;
(v)the manner of filing the appeal under sub-section (7) of sections 41 and 42;
(w)the manner and the time within which the information is to be furnished to the authority or the State Council or the National Council as the case may be, under section 48;
(x)any other matter which is required to be or may be prescribed by the State Government.