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]

Union of India - Section

Section 2 in Protection of Children from Sexual Offences Rules, 2020

2. Definitions.

(1)In these rules, unless the context otherwise requires, -
(a)"Act" means the Protection of Children from Sexual Offences Act, 2012 (32 of 2012);
(b)"District Child Protection Unit" (DCPU) means the District Child Protection Unit established by the State Government under section 106 of the Juvenile Justice (Care and Protection of Children) Act, 2015 (2 of 2016);
(c)"expert" means a person trained in mental health, medicine, child development or other relevant discipline, who may be required to facilitate communication with a child whose ability to communicate has been affected by trauma, disability or any other vulnerability;
(d)"special educator" means a person trained in communication with children with disabilities in a way that addresses the child's individual abilities and needs, which include challenges with learning and communication, emotional and behavioural issues, physical disabilities, and developmental issues.
Explanation. - For the purposes of this clause, the expression "disabilities", shall carry the same meaning as defined in clause (s) of section 2 of the Rights of Persons with Disabilities Act, 2016 (49 of 2016);
(e)"Person familiar with the manner of communication of the child" means a parent or family member of a child or a member of child's shared household or any person in whom the child reposes trust and confidence, who is familiar with that child's unique manner of communication, and whose presence may be required for or be conducive to more effective communication with the child;
(f)"support person" means a person assigned by the Child Welfare Committee, in accordance with sub-rule (7) of rule 4, to render assistance to the child through the process of investigation and trial, or any other person assisting the child in the pretrial or trial process in respect of an offence under the Act;
(2)Words and expressions used and not defined in these rules but defined in the Act shall have the meanings respectively assigned to them under the Act.