Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 1] [Section 4(1)] [Section 4] [Entire Act] Union of India - Subsection Section 4(1)(b) in The Mental Healthcare Act, 2017 (b)appreciate any reasonably foreseeable consequence of a decision or lack of decision on the treatment or admission or personal assistance; or