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 75] [Entire Act]

Union of India - Subsection

Section 75(1) in The Rights of Persons with Disabilities Act, 2016

(1)The Chief Commissioner shall-
(a)identify, suo motu or otherwise, the provisions of any law or policy, programme and procedures, which are inconsistent with this Act and recommend necessary corrective steps;
(b)inquire, suo motu or otherwise, deprivation of rights of persons with disabilities and safeguards available to them in respect of matters for which the Central Government is the appropriate Government and take up the matter with appropriate authorities for corrective action;
(c)review the safeguards provided by or under this Act or any other law for the time being in force for the protection of rights of persons with disabilities and recommend measures for their effective implementation;
(d)review the factors that inhibit the enjoyment of rights of persons with disabilities and recommend appropriate remedial measures;
(e)study treaties and other international instruments on the rights of persons with disabilities and make recommendations for their effective implementation;
(f)undertake and promote research in the field of the rights of persons with disabilities;
(g)promote awareness of the rights of persons with disabilities and the safeguards available for their protection;
(h)monitor implementation of the provisions of this Act and schemes, programmes meant for persons with disabilities;
(i)monitor utilization of funds disbursed by the Central Government for the benefit of persons with disabilities; and
(j)perform such other functions as the Central Government may assign.