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 3] [Entire Act]

Union of India - Section

Section 6 in The Employment Of Manual Scavengers And Construction Of Dry Latrines (Prohibition) Act, 1993

6. Power of State Government to make schemes .-(1) The State Government may, by notification, make one or more schemes for regulating conversion of dry latrines into, or construction and maintenance of, water-seal latrines, rehabilitation of the persons who were engaged in or employed for as manual scavengers in any area in respect of which a notification under sub-section (1) of section 3 has been issued in gainful employment and administration of such schemes and different schemes may be made in relation to different areas and for different purposes of this Act:

Provided that no such scheme as involving financial assistance from the HUDCO shall be made without consulting it.
(2)In particular, and without prejudice to the generality of the foregoing power, such schemes may provide for all or any of the following matters, namely:-
(a)time-bound phased programme for the conversion of dry latrines into water-seal latrines;
(b)provision of technical or financial assistance for new or alternate low cost sanitation to local bodies or other agencies;
(c)construction and maintenance of community latrines and regulation of their use on pay and use basis;
(d)construction and maintenance of shared latrines in slum areas or for the benefit of socially and economically backward classes of citizens;
(e)registration of manual scavengers and their rehabilitation;
(f)specification and standards of water-seal latrines;
(g)procedure for conversion of dry latrines into water-seal latrines;
(h)licensing for collection of fees in respect of community latrines or shared latrines.