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 131] [Entire Act]

Union of India - Section

Section 18 in The Protection of Human Rights Act, 1993

18. [ Steps during and after inquiry. [Substituted by Act 43 of 2006, Section 11, for Section 18 (w.e.f. 23.11.2006).]

- The Commission may take any of the following steps during or upon the completion of an inquiry held under this Act, namely:
(a)where the inquiry discloses the commission of violation of human rights or negligence in the prevention of violation of human rights or abetment thereof by a public servant, it may recommend to the concerned Government or authority
(i)to make payment of compensation or damages to the complainant or to the victim or the members of his family as the Commission may consider necessary;
(ii)to initiate proceedings for prosecution or such other suitable action as the Commission may deem fit against the concerned person or persons;
(iii)to take such further action as it may think fit;
(b)approach the Supreme Court or the High Court concerned for such directions, orders or writs as that Court may deem necessary;
(c)recommend to the concerned Government or authority at any stage of the inquiry for the grant of such immediate interim relief to the victim or the members of his family as the Commission may consider necessary;
(d)subject to the provisions of clause (e), provide a copy of the inquiry report to the petitioner or his representative;
(e)the Commission shall send a copy of its inquiry report together with its recommendations to the concerned Government or authority and the concerned Government or authority shall, within a period of one month, or such further time as the Commission may allow, forward its comments on the report, including the action taken or proposed to be taken thereon, to the Commission;
(f)the Commission shall publish its inquiry report together with the comments of the concerned Government or authority, if any, and the action taken or proposed to be taken by the concerned Government or authority on the recommendations of the Commission.]