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 8 in Jammu and Kashmir Persons With Disabilities (Equal Opportunities, Protection of Rights and Full Participation) Act, 1998

8. Functions of the State Co-ordination Committee.

(1)Subject to the provisions of this Act, the functions of the State Co-ordination Committee shall be to serve as the State focal point on disability matters and facilitate the continuous evolution of a comprehensive policy towards solving the problems faced by persons with disabilities.
(2)In particular and without prejudice to the generality of the foregoing functions, the State Co-ordination Committee may perform all or any of the following functions, namely:-
(a)review and co-ordinate the activities of all the departments of Government and other Governmental and Non-Governmental organisation which are dealing with matters relating to persons with disabilities;
(b)develop a State policy to address issues by persons with disabilities;
(c)advise the Government on the formulation of policies programmes, legislation and projects with respect to disability;
(d)review in consultation with the donor agencies their funding policies from the perspective of their impact on persons with disabilities;
(e)take such other steps to ensure barrier free environment in public places, work places, public utilities, schools and other institutions;
(f)monitor and evaluate the impact of policies and programmes designed for achieving equality and full participation of person with disabilities;
(g)to perform such other functions as may be prescribed by the Government.