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 307] [Entire Act]

Union of India - Section

Section 22 in The Maintenance And Welfare Of Parents And Senior Citizens Act, 2007

22. Authorities who may be specified for implementing the provisions of this Act. —

(1)The State Government may, confer such powers and impose such duties on a District Magistrate as may be necessary, to ensure that the provisions of this Act are properly carried out and the District Magistrate may specify the officer, subordinate to him, who shall exercise all or any of the powers, and perform all or any of the duties, so conferred or imposed and the local limits within which such powers or duties shall be carried out by the officer as may be prescribed.
(2)The State Government shall prescribe a comprehensive action plan for providing protection of life and property of senior citizens.