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 8] [Entire Act]

Union of India - Subsection

Section 8(2) in The Persons With Disabilities (Equal Opportunities, Protection Of Rights And Full Participation) Act, 1995

(2)In particular and without prejudice to the generality of the foregoing, the Central Co-ordination Committee may perform all or any of the following functions, namely:-
(a)review and co-ordinate the activities of all the Departments of Government and other Governmental and non-Governmental Organisations which are dealing with matters relating to persons with disabilities;
(b)develop a national policy to address issues faced by persons with disabilities;
(c)advise the Central Government on the formulation of policies, programmes, legislation and projects with respect to disability;
(d)take up the cause of persons with disabilities with the concerned authorities and the international organisations with a view to provide for schemes and projects for the disabled in the national plans and other programmes and policies evolved by the international agencies;
(e)review in consultation with the donor agencies their funding policies from the perspective of their impact on persons with disabilities;
(f)take such other steps to ensure barrier-free environment in public places, work places, public utilities, schools and other institutions;
(g)monitor and evaluate the impact of policies and programmes designed for achieving equality and full participation of persons with disabilities;
(h)to perform such other functions as may be prescribed by the Central Government.