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 8 in The National Commission For Safai Karamcharis Act, 1993

8. Functions and powers of the Commission . - (1) The Commission shall perform all or any of the following functions, namely:-

(a)recommend to the Central Government specific programmes of action towards elimination of inequalities in status, facilities and opportunities for Safai Karamcharis under a time-bound action plan;(b)study and evaluate the implementation of the programmes and schemes relating to the social and economic rehabilitation of Safai Karamcharis and make recommendations to the Central Government and State Governments for better co-ordination and implementation of such programmes and schemes;(c)investigate specific grievances and take suo motu notice of matters relating to non-implementation of,-(i)programmes or schemes in respect of any group of Safai Karamcharis;(ii)decisions, guidelines or instructions, aimed at mitigating the hardship of Safai Karamcharis;(iii)measures for the social and economic upliftment of Safai Karamcharis;(iv)the provisions of any law in its application to Safai Karamcharis;and take up such matters with the concerned authorities or with the Central or State Governments;(d)make periodical reports to the Central and State Governments on any matter concerning Safai Karamcharis, taking into account any difficulties or disabilities being encountered by Safai Karamcharis;(e)any other matter which may be referred to it by the Central Government.
(2)In the discharge of its functions under sub-section (1), the Commission shall have power to call for information with respect to any matter specified in that sub-section from any Government or local or other authority.