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 1] [Entire Act]

State of Karnataka - Section

Section 18 in Karnataka Medical Registration Act, 1961

18. Assessor to Medical Council.

(1)For the purpose of advising the Medical Council on questions of law arising in inquiries before it, [the Medical Council may in such inquiries take the assistance of an assessor] [Substituted by Act 43 of 2003, w.e.f 01.03.2012.] who has been for not less than ten years an advocate of a High Court.
(2)Where an assessor advises the Medical Council on any question of law, he shall do so in the presence of every party, or person representing a party to the inquiry who appears thereat, or if the advice is tendered after the Medical Council has begun to deliberate as to their findings, every such party or person as aforesaid shall be informed what advice the assessor has tendered. Such party or person shall also be informed, if in any case the Medical Council does not accept the advice of the assessor on any such question as aforesaid.
(3)Any assessor under this section may be appointed either generally or for any particular inquiry or class of inquiries and shall be paid such remuneration as the Medical Council with the approval of the State Government may determine.