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] [Section 2] [Entire Act]

State of Goa - Subsection

Section 2(c) in The Goa Public Health Rules, 1987

(c)"Coffee House" means a place where drinks are prepared out of coffee powder;
(ca)[ "licence" means the licence issued by the Director after conducting necessary inspections as specified under the Act; [Inserted by the Amendment Rules, 2010.]
(cb)"Manager" means the owner or any person having control of administration and management of a massage parlour/SPA and/or of the person working or employed therein;
(cc)"massage" means any method of treatment of the body for remedial or hygienic purpose including rubbing, stroking, pressing or kneading with the hands, feet or by any mechanical or electrical apparatus or appliances or supplementary aids such as antiseptic oils, powder, cream, lotion or other similar preparation used in this practice;
(cd)"massage parlour" means an establishment or premises by whatever name be known providing massage or any other like service;
(ce)"masseur/therapist" means a person employed by manager for providing massage or other services in a massage parlour/SPA and having recognized qualifications;
(cf)"nurse" means a person employed for nursing duty in a massage parlour and having recognized qualification;]