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 Maharashtra - Subsection

Section 2(g) in The Maharashtra State Council For Occupational Therapy And Physiotherapy Act, 2002

(g)“occupational therapy” means a branch of health care system which involves application of purposeful goal-oriented activity through latest technology with computerised system and the like in the evaluation diagnosis or treatment of a persons whose function is impaired due to acute and chronic physical illness or injury, psychological dysfunction, congenital or developmental disability or the ageing process in order to achieve optimum functioning, to prevent disability and to maintain health; specific occupational therapy services which include education and training in activities of daily living (ADL); the design, fabrication and application of or those (splints); guidance in the selection and use of adaptive equipment, therapeutic activities to enhance functional performances; prevocational evaluation and training and consultation concerning the adaptation of physical environments which may be provided to individuals or groups and to both indoor and outdoor patients;