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 18] [Entire Act]

Union of India - Section

Section 92 in The Rights of Persons with Disabilities Act, 2016

92. Punishment for offences of atrocities.

- Whoever,-
(a)intentionally insults or intimidates with intent to humiliate a person with disability in any place within public view;
(b)assaults or uses force to any person with disability with intent to dishonour him or outrage the modesty of a woman with disability;
(c)having the actual charge or control over a person with disability voluntarily or knowingly denies food or fluids to him or her;
(d)being in a position to dominate the will of a child or woman with disability and uses that position to exploit her sexually;
(e)voluntarily injures, damages or interferes with the use of any limb or sense or any supporting device of a person with disability;
(f)performs, conducts or directs any medical procedure to be performed on a woman with disability which leads to or is likely to lead to termination of pregnancy without her express consent except in cases where medical procedure for termination of pregnancy is done in severe cases of disability and with the opinion of a registered medical practitioner and also with the consent of the guardian of the woman with disability,
shall be punishable with imprisonment for a term which shall not be less than six months but which may extend to five years and with fine.