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] [Section 7] [Entire Act]

State of Tamilnadu - Subsection

Section 7(2) in Gender Sensitisation & Sexual Harassment of Women at the Madras High Court -Principal Seat at Chennai and Madurai Bench at Madurai - (Prevention, Prohibition And Redressal) Regulations, 2013

(2)Gender Sensitization and Orientation: GSICC shall take the following steps with regard to gender sensitization and orientation:
(i)GSICC will ensure the prominent publicity of the Policy on gender sensitization and prevention and redressal of Sexual Harassment in the High Court in all places in the High Court precincts such as the Court Building, old and new Chamber Blocks, library, health centre, canteens etc.
(ii)GSICC will organize programmes for the gender sensitization of the High Court community through workshops, seminars, posters, film shows, debates, displays etc.
(iii)GSICC shall submit an Annual Report by 31st December every year to the Chief Justice of Madras High Court which shall be made public outlining the activities undertaken by it and charting out a blueprint for the activities/steps to be taken up in the following year along with necessary budget allowances required by it. The GSICC shall include in its Annual Report the number of cases filed, if any, and their disposal under these Regulations in the annual report.
(iv)GSICC may enlist the help of NGO's, associations, volunteers, lawyers, lawyer's bodies or the concerned legal services authorities to carry out these programmes.
(v)GSICC will enlist and activate an adequately representative team of volunteers and shall ensure the widespread publicity of the contact details (both official and personal) of all its members and volunteers. The services of such volunteers shall be available at all times to any aggrieved woman or any person in need of consultation or guidance. Volunteers will also assist in the gender sensitization, crisis mediation and crises management duties of GSICC, but shall not participate in the task of formal redressal of complaints under these Regulations and Procedures.
(vi)GSICC will organize and train members and volunteers to equip them to handle sexual harassment cases including legal and medical aspects of aid.