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 21] [Entire Act]

Union of India - Section

Section 24 in The Disaster Management Act, 2005

24. Powers and functions of State Executive Committee in the event of threatening disaster situation .-For the purpose of, assisting and protecting the community affected by disaster or providing relief to such community or, preventing or combating disruption or dealing with the effects of any threatening disaster situation, the State Executive Committee may-

(a)control and restrict, vehicular traffic to, from or within, the vulnerable or affected area;
(b)control and restrict the entry of any person into, his movement within and departure from, a vulnerable or affected area;
(c)remove debris, conduct search and carry out rescue operations;
(d)provide shelter, food, drinking water, essential provisions, health-care and services in accordance with the standards laid down by the National Authority and State Authority;
(e)give direction to the concerned Department of the Government of the State, any District Authority or other authority, within the local limits of the State to take such measure or steps for rescue, evacuation or providing immediate relief saving lives or property, as may be necessary in its opinion;
(f)require any department of the Government of the State or any other body or authority or person in charge of any relevant resources to make available the resources for the purposes of emergency response, rescue and relief;
(g)require experts and consultants in the field of disasters to provide advise and assistance for rescue and relief;
(h)procure exclusive or preferential use of amenities from any authority or person as when required;
(i)construct temporary bridges or other necessary structures and demolish unsafe structures which may be hazardous to public;
(j)ensure that non-governmental organisations carry out their activities in an equitable and non-discriminatory manner;
(k)disseminate information to public to deal with any threatening disaster situation or disaster;
(l)take such steps as the Central Government or the State Government may direct in this regard or take such other steps as are required or warranted by the form of any threatening disaster situation or disaster.