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]

State of Maharashtra - Section

Section 11 in The Maharashtra State Council For Occupational Therapy And Physiotherapy Act, 2002

11. Equivalence and Registration Committee.—

(1)There shall be two separate Committees for the purposes of recommending the recognition of degrees and diplomas granted by institutions imparting training in Occupational Therapy and Physiotherapy and to consider matters relating to registration of occupational therapists and physiotherapists, respectively. The recommendations of these committees shall be subject to approval by the Executive Committee and the Council unless otherwise provided in this Act.
(2)The Vice-President concerned with the subject shall be the Chairman of each such Committee. There shall be such other members as may be nominated by the President of the Council from among the members of the Council, representing educationists and specialists in different branches of Occupational Therapy or Physiotherapy, as the case may be.