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 Goa - Section

Section 15A in The Goa Public Health Rules, 1987

15A. [ Requirements and conditions for establishing massage parlour or SPA. [Rules 15A to 15G inserted by the Amendment Rules, 2010.]

(1)No person shall establish massage parlour/SPA unless it conforms to the requirements applicable to them, as follows:-
(a)location of massage parlour/SPA shall be in healthy surrounding only, free from sound pollution as far as possible or adequately soundproofed/air-conditioned;
(b)massage parlour/SPA having at least 100 sq. ft. treatment room with bath and toilet facilities attached thereto;
(c)a provision for drinking water facilities;
(d)employment of necessary employees for cleaning work, etc.;
(e)appointment of a manager-in-charge of massage parlour/SPA;
(f)provision for male masseur for massage of males and female masseur for massage of females;
(g)restrictions towards use of any medicine and oil used for massage of one person to another person;
(h)suitable arrangements for destructions and disposal of other wastes without affecting to the environment;
(i)to exhibit name, licence number, details of licence, working hours of each massage parlour/SPA in the premises or building in a manner clearly visible from outside;
(j)to maintain register and case sheets for recording details of persons visited massage parlour/SPA services;
(k)to exhibit details of employees, working hours of services, types of massages or services available including fees fixed for each items thereof;
(l)restricting to function massage parlour/SPA in the vehicle used on land or in water;
(m)a Dhroni or long-table in massage parlour at least 7 ft. in length and 2½ ft. in width;
(n)an adequate air and light facilities in the treatment-room in the massage parlour;
(o)keeping stove and hygienic accessories, equipments, in the treatment rooms for massage parlour;
(p)to provide for at least two male masseurs and two female masseurs and the proportion thereof to be increased as per the number of treatment rooms;
(q)services of full time nurses in massage parlour and if it exceeds 10 beds, number of nurses shall be in the proportion 1 to 10;
(r)appointment of full time one registered male Practitioner;
(s)to use of uniform by masseurs during working hours:
Provided that requirements specified in clauses (m) to (s) shall not be applicable for establishing SPA.