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 2] [Entire Act]

Union of India - Section

Section 10 in THE NATIONAL COMMISSION FOR HOMOEOPATHY ACT, 2020

10. Power and functions of Commission.—

(1)The Commission shall perform the following functions, namely:—
(a)lay down policies for maintaining a high quality and high standards in education of Homoeopathy and make necessary regulations in this behalf;
(b)lay down policies for regulating medical institutions, medical researches and medical professionals and make necessary regulations in this behalf;
(c)assess the requirements in healthcare, including human resources for health and healthcare infrastructure and develop a road map for meeting such requirements;
(d)frame guidelines and lay down policies by making such regulations as may be necessary for the proper functioning of the Commission, the Autonomous Boards and the State Medical Councils of Homoeopathy;
(e)ensure coordination among the Autonomous Boards;
(f)take such measures, as may be necessary, to ensure compliance by the State Medical Councils of Homoeopathy of the guidelines framed and regulations made under this Act for their effective functioning under this Act;
(g)exercise appellate jurisdiction with respect to decisions of the Autonomous Boards;
(h)make regulations to ensure observance of professional ethics in Medical profession and to promote ethical conduct during the provision of care by medical practitioners;
(i)frame guidelines for determination of fees and all other charges in respect of fifty per cent. of seats in private medical institutions and deemed to be Universities which are governed under the provisions of this Act.
(j)exercise such other powers and perform such other functions as may be prescribed.
(2)All orders and decisions of the Commission shall be authenticated by signature of the Secretary and the Commission may delegate such of its powers on administrative and financial matters, as it deems fit, to the Secretary.
(3)The Commission may constitute sub-committees and delegate such of its powers to them as may be necessary to enable them to accomplish specific tasks.