Section 19(1)(b) in The U.P. Panchayat Raj Act, 1947
(b)shall, subject to such rules as may be prescribed regarding the establishment maintenance and supervision, maintain any existing Ayurvedic, Homoeopathic or Unani hospital or dispensary including the building and equipments thereof and may similarly establish and maintain a new hospital or dispensary for one or more of the systems of medicine mentioned above.