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 73] [Entire Act]

Union of India - Section

Section 47 in The Rights of Persons with Disabilities Act, 2016

47. Human resource development.

(1)Without prejudice to any function and power of Rehabilitation Council of India constituted under the Rehabilitation Council of India Act, 1992, the appropriate Government shall endeavor to develop human resource for the purposes of this Act and to that end shall,-
(a)mandate training on disability rights in all courses for the training of Panchayati Raj Members, legislators, administrators, police officials, judges and lawyers;
(b)induct disability as a component for all education courses for schools, colleges and University teachers, doctors, nurses, para-medical personnel, social welfare officers, rural development officers, asha workers, anganwadi workers, engineers, architects, other professionals and community workers;
(c)initiate capacity building programmes including training in independent living and community relationships for families, members of community and other stakeholders and care providers on care giving and support;
(d)ensure independence training for persons with disabilities to build community relationships on mutual contribution and respect;
(e)conduct training programmes for sports teachers with focus on sports, games, adventure activities;
(f)any other capacity development measures as may be required.
(2)All Universities shall promote teaching and research in disability studies including establishment of study centres for such studies.
(3)In order to fulfill the obligation stated in sub-section (1), the appropriate Government shall in every five years undertake a need based analysis and formulate plans for the recruitment, induction, sensitization, orientation and training of suitable personnel to undertake the various responsibilities under this Act.