State of Punjab - Act
Persons with Disabilities (Equal Opportunities, Protection of Rights and Full Participation) Rules, 1999
PUNJAB
India
India
Persons with Disabilities (Equal Opportunities, Protection of Rights and Full Participation) Rules, 1999
Rule PERSONS-WITH-DISABILITIES-EQUAL-OPPORTUNITIES-PROTECTION-OF-RIGHTS-AND-FULL-PARTICIPATION-RULES-1999 of 1999
- Published on 5 August 1999
- Commenced on 5 August 1999
- [This is the version of this document from 5 August 1999.]
- [Note: The original publication document is not available and this content could not be verified.]
1. Short title and commencement.
2. Definitions.
- In these rules, unless, the context otherwise requires :3. Computation of Vacancies.
[Section-33] - For the purposes of Computation of Vacancies of the Persons with Disabilities in Class-I, Class-II, Class-III, Class-IV posts the manner of computation of Vacancies shall be such as may be determined by the State Government by instructions or orders in this regard.4. Notification of Vacancies to the Special Employment Exchange.
[Section-38 (1)(C)] - (1) The following vacancies shall be notified to the Special Employment Exchange, namely :-(a)Vacancies for posts of a technical and scientific nature carrying a basic pay for Rs. 1400 or more per month occurring in the establishments in respect of which the State Government is the appropriate Government under the Act; and(b)Vacancies which an employer may desire to be circulated to the Special Employment Exchange outside the State of Union Territory in which the establishment is situated, shall be notified to such Special Employment Exchange as may be specified by the State Government by notification in the official gazette in this behalf. A copy of the notification of vacancies shall be sent to the concerned Vocational Rehabilitation Centre for Handicapped.5. Form and manner of Notification of Vacancies.
[Section-38 (I) (C)] - (1) The vacancies for disabled persons shall be notified in writing to the concerned Special Employment Exchange or through other respective local Employment Exchange of the State. The following particulars shall be furnished in respect of each type of vacancies namely :-2. Qualifications required :-
3. Number of vacancies :- Required for physical handicapped persons.
Orthopaedically handicapped, Visually handicapped, Hearing handicapped(a)Regular(b)Temporary6. Time limit for the notification of vacancies.
[Section-38(1)(C)] - (1) Vacancies required to be notified to the local Special Employment Exchange shall be notified at least thirty days before the date on which applicants shall be interviewed or tested where interviews or test are held, or the date on which vacancies are intended to be filled, if no interviews or tests are held.7. Submission of returns.
[Section 34(1)(2)] - (1) Every employer shall furnish quarterly returns in Form DPER-I and biennial return in Form DPER-II as may be amended from time to time, to the Special Employment Exchange for Physically Handicapped, Ludhiana or through any other respective District Employment Exchange in the State of Punjab and aforesaid Exchange shall collect and compile the statistics and shall submit statistical statement of the whole District to the Special Employment Exchange. The State level statements shall be compiled by the Special Employment Exchange for Physically Handicapped, Ludhiana.8. Powers to Inspect record of document in possession of any establishment.
[Section 35] - The Deputy Director or Incharge of Special Employment Exchange or any other person authorised by him in this behalf, shall have access to any relevant record or documents in the possession of any establishments of Punjab Government or Semi-Government establishment and may enter at any reasonable time an premises where he believes such record or documents to be and inspect or take copies of relevant records or documents or ask any question necessary for obtaining any information.9. Vacancies not filled up to be carried forward.
[Section 36] - Wherein any recruitment year any vacancy under Section 33 of the Act cannot be filled up due to non-availability of a suitable person with disability or for any other sufficient reason, such vacancy shall be carried forward in the succeeding recruitment year and if in the succeeding recruitment year also suitable person with disability is not available, it may first be filled by inter- change among the three categories specified in section 33 of the Act and only when there is no person with disability available for the post in the year, the employer shall fill up the vacancy by appointment of a person other than a person with disability :Provided that if the nature of vacancies in an establishment is such that a given category of person cannot be employed, the vacancies may be inter- changed among the three categories with the prior approval of the State Government.10. Form in which record is to be kept by an employer.
[Section 37] - An employer shall maintain the record of the employees with disabilities in form DPER-III as maybe amended from time to time. The record so maintained under rule 8 of the rules shall be open for inspection at all reasonable hours by the Deputy Director, Special Employment Exchange or any person authorised by him it this behalf.11. Interpretation.
- If any question arises as to the interpretation of these rules, the State Government shall decide the same.Form DPER-I[See Rule 7(1)](Disabled Persons Employed Return)Quarterly return to be submitted to the Special Employment Exchange for the quarter ending ___________________________________Name and Address of the Employer ______________________________Whether - Head Office _________________________________________Branch Office _______________________________________________Nature of business/principal activity ______________________________1. Employment. -
| On the last working day of the previous quarter | On the last working day of the quarter under report | ||||
| Orthopaedically Handicapped | Visually Handicapped | Hearing Handicapped | Orthopaedically Handicapped | Visually Handicapped | Hearing Handicapped |
| Men with disabilityWomen with disability | |||||
| Total : |
2. Vacancies. - Vacancies carrying total emoluments as per prevailing minimum wage per month and of over three months duration.
| Occurred | Notified | Filled | Sources (Describe the source from which filled) | |
| Special Employment Exchange | General Employment Exchange | |||
| 1 | 2 | 3 | 4 | 5 |
| Name of the occupation or designation of the post | Number of unfilled vacancies/posts, Disability-wise | ||
| Essential Qualification | Essential Experience | Experience not necessary | |
| 1 | 2 | 3 | 4 |
1. Total number or persons on the pay rolls of the establishment on (specify date ______________) (This figure should include every person whose wage or salary is paid by the establishment). (Separate figures for men with disability and women with disability may be given).
2. Occupational classification of all employees as given in item-I above. (Please below the number of employees in each occupation separately).
| Occupation | Number of Employees | ||||||
| Use exact terms | Men with disability | Women with disability | Total | ||||
| (1) | (2) | (3) | (4) | (5) | (6) | (7) | (8) |
| Orthopaedic | Visually | Hearing | Orthopaedic | Visually | Hearing | Please give as possible approximate number ofvacancies in each occupation you are likely to fill during thenext calendar year due to retirement | |
| Such as Engineer(Mechanical)Teacher (domestic/Science), officer on duty(actuary)Assistant Director(Metallurgist)Scientific Assistant(chemist) Research Officer(economist), Instructor(carpenter)Supervisor (Tailor)Fitter (internalCombustion engine)Inspector SanitarySuperintendent (office)Apprentice (Electrician)Total |
1. Name and address of the employer ______________________________
2. Whether Head Office _________________________________________
3. Branch Office ______________________________________________
4. Total number of persons on the pay roll of establishment (This figure should include every person whose wage or salary is paid by the establishment).
5. Total number of disabled persons (disability-wise) on the pay roll of the establishment. This figure should include every person with disability whose wage or salary is paid by the establishment).
6. (a) Occupational qualification of all employees as given in item-5 above (Please give below the number of employees in each occupation separately).
| Occupation | Number of Employees | ||||||
| Use exact terms | Men with disability | Women with disability | Total | ||||
| Orthopaedic | Visually | Hearing | Orthopaedic | Visually | Hearing | Nature and extent of disability | |
| Such as Engineer(Mechanical)Teacher (domestic/Science), officer on duty(actuary)Assistant Director(Metallurgist)Scientific Assistant(chemist) Research Officer(economist), Instructor(carpenter)Supervisor (Tailor)Fitter (internalCombustion engine)Inspector | |||||||
| Total |
7. Vacancies. - Vacancies carrying total emoluments as per prevailing minimum wage per month and of over three months duration.
| Occurred | Notified | Filled | Sources | |
| Special Employment Exchange | General Employment Exchange | (Describe the source from which filled) | ||
| 1 | 2 | 3 | 4 | 5 |
| Total |
8. Manpower Shortages. - Vacancies/posts unfilled because of shortage of suitable applicants.
| Name of the occupation or designation of the post | Number of unfilled vacancies/posts | ||
| Essential Qualifications | Essential experience | Experience not necessary | |
| 1 | 2 | 3 | 4 |