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 4 in The National Dental Commission Act, 2023

4. Composition of Commission.

(1)The Commission shall consist of the following persons to be appointed by the Central Government, namely:—
(a)a Chairperson;
(b)eight ex officio Members; and
(c)twenty-four part-time Members.
(2)The Chairperson shall be a dentist of outstanding ability, proven administrative capacity and integrity, possessing a postgraduate degree in dentistry from any University or institutes of national importance and having experience of not less than twenty years in the field of dentistry, out of which at least ten years shall be as a leader in the area of dental education.
(3)The following persons shall be the ex officio Members of the Commission, namely:—
(a)the President of the Under-Graduate and Post-Graduate Dental Education Board;
(b)the President of the Dental Assessment and Rating Board;
(c)the President of the Ethics and Dental Registration Board;
(d)the Director General of Health Services, Directorate General of Health Services, New Delhi;
(e)Chief of the Centre for Dental Education and Research,All India Institute of Medical Sciences, New Delhi;
(f)Head of the Oral Health Sciences Centre, Postgraduate Institute of Medical Education and Research, Chandigarh;
(g)one person, not below the rank of Joint Secretary to the Government of India, to represent the Ministry of Health and Family Welfare, to be nominated by that Ministry;
(h)the Chairperson, National Medical Commission or nominee from that Commission.
(4)The following persons shall be appointed as part-time Members of the Commission, namely:—
(a)three Members, to be appointed from amongst persons of ability, integrity and standing, who have special knowledge and professional experience in such areas including management, law, medical ethics, health research, consumer or patient rights advocacy, science and technology and economics, in such manner as may be prescribed, for a term of four years;
(b)ten Members to be appointed on rotational basis from amongst the nominees of the States and Union territories under clauses (c) and (d) of sub-section (2) of section 11 in the Dental Advisory Council, in such manner as may be prescribed, for a term of two years;
(c)nine members to be appointed on rotational basis from amongst the nominees of the States and Union territories under clause (e) of sub-section (2) of section 11 in the Dental Advisory Council, in such manner as may be prescribed, for a term of two years;Composition of Commission.
(d)two dental faculties, from any Central or State or Autonomous Government Institutes, doing exemplary work in the field of dental education, to be nominated by the Central Government, in such manner as may be prescribed, for a term of four years.