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]

State of Jammu-Kashmir - Section

Section 7 in Jammu and Kashmir Rights of Persons with Disabilities Act, 2018

7. Protection from abuse, violence and exploitation.

(1)The Government shall take measures to protect persons with disabilities from all forms of abuse, violence and exploitation and to prevent the same, shall-
(a)take cognizance of incidents of abuse, violence and exploitation and provide legal remedies available against such incidents ;
(b)take steps for avoiding such incidents and prescribe the procedure for its reporting ;
(c)take steps to rescue, protect and rehabilitate victims of such incidents ; and
(d)create awareness and make available information among the public.
(2)Any person or registered organisation who or which has reason to believe that an act of abuse, violence or exploitation has been, or is being, or is likely to be committed against any person with disability, may give information about it to the Executive Magistrate within the local limits of whose jurisdiction such incidents occur.
(3)The Executive Magistrate on receipt of such information, shall take immediate steps to stop or prevent its occurrence, as the case may be, or pass such order as he deems fit for the protection of such person with disability including an order.-
(a)to rescue the victim of such act, authorising the police or any organisation working for persons with disabilities to provide for the safe custody or rehabilitation of such person, or both, as the case may be ;
(b)for providing protective custody to the person with disability, if such person so desires ;
(c)to provide maintenance to such person with disability.
(4)Any police officer who receives a complaint or otherwise comes to know of abuse, violence or exploitation towards any person with disability shall inform the aggrieved person of.-
(a)his or her right to apply for protection under sub-section (2) and the particulars of the Executive Magistrate having jurisdiction to provide assistance ;
(b)the particulars of the nearest organisation or institution working for the rehabilitation of persons with disabilities ;
(c)the right to free legal aid ; and
(d)the right to file a complaint under the provisions of this Act or any other law dealing with such offence :
Provided that nothing in this section shall be construed in any manner as to relieve the police officer from his duty to proceed in accordance with law upon receipt of information as to the commission of a cognizable offence.
(5)If the Executive Magistrate finds that the alleged act or behaviour constitutes an offence under the State Ranbir Penal Code, Samvat, 1989 or under any other law for the time being in force, he may forward the complaint to that effect to the Judicial Magistrate having jurisdiction in the matter.