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 6 in The Plastic Waste Management Rules, 2016

6. Responsibility of local body.

(1)Every local body shall be responsible for development and setting up of infrastructure for segregation, collection, storage, transportation, processing and disposal of the plastic waste either on its own or by engaging agencies or producers.
(2)The local body shall be responsible for setting up, operationalisation and co-ordination of the waste management system and for performing the associated functions, namely:-
(a)Ensuring segregation, collection, storage, transportation, processing and disposal of plastic waste;
(b)ensuring that no damage is caused to the environment during this process;
(c)ensuring channelization of recyclable plastic waste fraction to recyclers;
(d)ensuring processing and disposal on non-recyclable fraction of plastic waste in accordance with the guidelines issued by the Central Pollution Control Board;
(e)creating awareness among all stakeholders about their responsibilities;
(f)engaging civil societies or groups working with waste pickers; and
(g)ensuring that open burning of plastic waste does not take place.
(3)The local body for setting up of system for plastic waste management shall seek assistance of producers and such system shall be set up within one year from the date of final publication of these rules in the Official Gazaette of India.
(4)The local body to frame bye-laws incorporating the provisions of these rules.