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 24] [Entire Act]

Union of India - Section

Section 61 in The Persons With Disabilities (Equal Opportunities, Protection Of Rights And Full Participation) Act, 1995

61. Powers of the Commissioner .-The Commissioner within the State shall-

(a)co-ordinate with the departments of the State Government for the programmes and schemes for the benefit of persons with disabilities;
(b)monitor the utilisation of funds disbursed by the State Government;
(c)take steps to safeguard the rights and facilities made available to persons with disabilities;
(d)submit reports to the State Government on the implementation of the Act at such intervals as that Government may prescribe and forward a copy thereof to the Chief Commissioner.