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 1] [Entire Act]

Union of India - Section

Section 3 in The Schedule Castes And the Scheduled Tribes (Prevention Of Atrocities) Rules, 1995

3. Precautionary and preventive measures.

- With a view to prevent atrocities on the Scheduled Castes and the Scheduled Tribes, the State Government shall-
(i)identify the area where it has reason to believe that atrocity may take place or there is an apprehension of reoccurrence of an offence under the Act;
(ii)order the District Magistrate and Superintendent of Police or any other officer to visit the identified area and review the law and order situation;
(iii)if deem necessary, in the identified area cancel the arms licences of the persons, not being member of the Scheduled Castes or Scheduled Tribes, their near relations, servants or employees and family friends and get such arms deposited in the Government Armoury;
(iv)seize all illegal fire-arms and prohibit any illegal manufacture of fire-arms;
(v)with a view to ensure the safety of person and property, if deem necessary, provide arms licences to the members of the Scheduled Castes and the Scheduled Tribes;
(vi)constitute a high power State-level committee, district and divisional level committees or such number of other committees as deem proper and necessary for assisting the Government in implementation of the provisions of the Act;
(vii)set-up a vigilance and monitoring committee to suggest effective measures to implement the provisions of the Act;
(viii)set-up Awareness Centres and organise Workshops in the identified area or at some other place to educate the persons belonging to the Scheduled Castes and the Scheduled Tribes about their rights and the protection available to them under the provisions of various Central and State enactments or rules, regulations and schemes framed thereunder;
(ix)encourage Non-Government Organisations for establishing and maintaining Awareness Centres and organising workshops and provide them necessary financial and other sort of assistance;
(x)deploy special police force in the identified area;
(xi)by the end of every quarter, review the law and order situation, functioning of different committees, performance of Special Public Prosecutors, Investigating Officers and other Officers responsible for implementing the provisions of the Act and the cases registered under the Act.