Union of India - Act
The Schedule Castes And the Scheduled Tribes (Prevention Of Atrocities) Rules, 1995
UNION OF INDIA
India
India
The Schedule Castes And the Scheduled Tribes (Prevention Of Atrocities) Rules, 1995
Rule THE-SCHEDULE-CASTES-AND-THE-SCHEDULED-TRIBES-PREVENTION-OF-ATROCITIES-RULES-1995 of 1995
- Published on 31 March 1995
- Commenced on 31 March 1995
- [This is the version of this document from 31 March 1995.]
- [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. Precautionary and preventive measures.
- With a view to prevent atrocities on the Scheduled Castes and the Scheduled Tribes, the State Government shall-4. Supervision of prosecution and submission of report.
- [(1) The State Government, on the recommendation of the District Magistrate , shall prepare for each District a panel of such number of eminent senior advocates who have been in practice for not less than seven years, as it may deem necessary for conducting cases in the Special Courts and Exclusive Special Courts.5. Information to Police Officer in-charge of a Police Station.
6. Spot inspection by officers.
7. Investigating Officer.
8. Setting up of the Scheduled Castes and the Scheduled Tribes Protection Cell.
- The State Government shall set up a Scheduled Castes and the Scheduled Tribes Protection Cell at the State headquarter under the charge of Director General of Police/Inspector General of Police. This Cell shall be responsible for-9. Nomination of nodal officer.
- The State Government shall nominate a nodal officer of the level of a Secretary to the State Government preferably belonging to the Scheduled Castes or the Scheduled Tribes, for co-ordinating the functioning of the District Magistrates and Superintendent of Police or other officers authorised by them, investigating officers and other officers responsible for implementing the provisions of the Act. By the end of every quarter, the nodal officer shall review-10. Appointment of a Special Officer.
- In the identified area a Special Officer not below the rank of a Additional District Magistrate shall be appointed to co-ordinate with the District Magistrate, Superintendent of Police or other officers responsible for implementing the provisions of the Act, various committees and the Scheduled Castes and the Scheduled Tribes Protection Cell.The Special Officer shall be responsible for-11. Travelling allowance, daily allowance, maintenance expenses and transport facilities to the victim of atrocity, his or her dependent and witnesses.
12. Measures to be taken by the District Administration.
13. Selection of officers and other staff members for completing the work relating to atrocity.
15. Contingency plan by the State Government.
16. [ Constitution of State-level vigilance and monitoring committee. [Substituted by Notification No. G.S.R. 424(E), dated 14.4.2016 (w.e.f. 31.3.1995).]
17. Constitution of District-level vigilance and monitoring committee.
18. Material for annual report.
- The State Government shall every year before the 1st July, forward the report to the Central Government about the measures taken for implementing provisions of the Act and various schemes/plans framed by it during the previous calendar year.[Schedule] [Substituted by Notification No. G.S.R. 424(E), dated 14.4.2016 (w.e.f. 31.3.1995).]Annexure-I[See Rule 12(4)]Norms for Relief Amount]| Sr. No. | Name of the offence | Minimum amount of relief |
| (1) | (2) | (3) |
| 1. | Putting any inedible or obnoxious substance[Section 3(1)(a) of the Act] | One lakh rupees to the victim. Payment to thenvictim be made as follows:(i) 10 per cent. at FirstInformation Report (FIR) stage for serial numbers (2) and (3) and25 percent at FIR stage for serial numbers (1), (4) and(5);(ii) 50 per cent. when the charge sheet is sent tothe court;(iii) 40 per cent. when the accused areconvicted by the lower court for serial numbers (2) and (3) andlikewise 25 percent for serial numbers (1), (4) and (5). |
| 2. | Dumping excreta, sewage, carcasses or any otherobnoxious substance [Section 3(1)(b) of the Act] | |
| 3. | Dumping excreta, waste matter, carcasses withintent to cause injury, insult or annoyance [Section 3(1)(c) ofthe Act] | |
| 4. | Garlanding with footwear or parading naked orsemi-naked[Section 3(1)(d) of the Act] | |
| 5. | Forcibly commiting acts such as removing clothes,forcible tonsuring of head, removing moustaches, painting face orbody [Section 3(1)(e) of the Act] | |
| 6. | Wrongful occupation or cultivation of land[Section 3(1)(f) of the Act] | One lakh rupees to the victim. The land orpremises or water supply or irrigation facility shall be restoredwhere necessary at Government cost by the concerned StateGovernment or Union territory Administration. Payment to thevictim be made as follows:(i) 25 per cent. at FirstInformation Report (FIR) stage;(ii) 50 per cent. when thecharge sheet is sent to the court;(iii) 25 per cent.when the accused are convicted by the lower court. |
| 7. | Wrongful dispossession of land or premises orinterfering with the rights, including forest rights. [Section3(1)(g) of the Act] | |
| 8. | Begar or other forms of forced or bonded labour[Section 3(1)(h) of the Act] | One lakh rupees to the victim. Payment to be madeas follows:(i) Payment of 25 per cent. First InformationReport (FIR) stage;(ii) 50 per cent. when the chargesheet is sent to the court;(iii) 25 per cent. when theaccused are convicted by the lower court. |
| 9. | Compelling to dispose or carry human or animalcarcasses, or to dig graves [Section 3(1)(i) of the Act] | |
| 10. | Making a member of the Scheduled Castes or theScheduled Tribes to do manual scavenging or employing him forsuch purpose [Section 3(1)(j) of the Act] | |
| 11. | Performing, or promoting dedication of aScheduled Caste or a Scheduled Tribe woman as a devadasi [Section3(1)(k) of the Act] | |
| 12. | Prevention from voting, filing nomination[Section 3(1)( l ) of the Act] | Eighty-five thousand rupees to the victim.Payment to be made as follows:(i) 25 per cent. at FirstInformation Report (FIR) stage;(ii) 50 per cent. when thecharge sheet is sent to the court;(iii) 25 per cent. whenthe accused are convicted by the lower court. |
| 13. | Forcing, intimidating or obstructing a holder ofoffice of Panchayat or Municipality from performing duties[Section 3(1)(m) of the Act] | |
| 14. | After poll violence and imposition of social andeconomic boycott [Section 3(1)(n) of the Act] | |
| 15. | Committing any offence under this Act for havingvoted or not having voted for a particular candidate [Section3(1)(o) of the Act] | |
| 16. | Instituting false, malicious or vexatious legalproceedings [Section 3(1)(p) of the Act] | Eighty-five thousand rupees to the victim orreimbursement of actual legal expenses and damages, whichever isless. Payment to be made as follows:(i) 25 per cent. atFirst Information Report (FIR) stage;(ii) 50 per cent.when the charge sheet is sent to the court;(iii) 25 percent. when the accused are convicted by the lower court. |
| 17. | Giving false and frivolous information to apublic servant [Section 3(1)(q) of the Act] | One lakh rupees to the victim or reimbursement ofactual legal expenses and damages, whichever is less. Payment tobe made as follows:(i) 25 per cent. at First InformationReport (FIR) stage;(ii) 50 per cent. when the chargesheet is sent to the court;(iii) 25 per cent. when theaccused are convicted by the lower court. |
| 18. | Intentional insult or intimidation to humiliatein any place within public view [Section 3(1)(r) of the Act] | One lakh rupees to the victim. Payment to be madeas follows:(i) 25 per cent. at First Information Report(FIR) stage;(ii) 50 per cent. when the charge sheet issent to the court;(iii) 25 per cent. when the accusedare convicted by the lower court. |
| 19. | Abusing by caste name in any place within publicview [Section 3(1)(s) of the Act] | |
| 20. | Destroying, damaging or defiling any object heldsacred or in high esteem [ Section 3(1)(t} of the Act] | |
| 21. | Promoting feelings of enmity, hatred or ill-will[ Section 3(1)(u) of the Act] | |
| 22. | Disrespecting by words or any other means of anylate person held in high esteem [ Section 3(1)(v) of the Act] | |
| 23. | Intentionally touching a Scheduled Caste or aScheduled Tr ibe woman without consent , using acts or gestures,as an act of sexual nature, [ Section 3(1)(w) of the Act] | Two lakh rupees to the victim. Payment to be madeas follows:(i) 25 per cent. at First Information Report(FIR) stage;(ii) 50 per cent. when the charge sheet issent to the court;(iii) 25 per cent. when the accused areconvicted by the lower court. |
| 24. | [Section 326A of the Indian Penal Code (45 of1860)-Voluntarily causing grievous hurt by use of acid, etc.Section 326B of the Indian Penal Code (45 of 1860)-Voluntarily throwing or attempting to throw acid. [Section3(2)(v), 3(2)(va) read with Schedule to the Act]] [Substituted by Notification No. G.S.R. 588(E), dated 27.6.2018 (w.e.f. 31.3.1995).] | (a) Eight lakh and twenty-five thousand rupees tothe victim with burns exceeding and 2 per cent and above burns onface or in case of functional impairment of eye, ear, nose andmouth and or burn injury on body exceeding 30 per cent;(b)four lakh and fifteen thousand rupees to the victim with burnsbetween 10 per cent. to 30 per cent. on the body;(c)eighty-five thousand rupees to the victim with burns less than 10per cent. on the body other than on face.In addition,the State Government or Union territory Administration shall takefull responsibility for the treatment of the victim of acidattack.The payment in terms of items (a) to (c) are tobe made as follows:(i) 50 per cent. at First InformationReport (FIR) stage;(ii) 50 per cent. after receipt ofmedical report. |
| 25. | Section 354 of the Indian Penal Code (45 of 1860)-- Assault or criminal force to woman with intent to outrage hermodesty. [Section 3(2) (va) read with Schedule to the Act] | Two lakh rupees to the victim. Payment to be madeas follows:(i) 50 per cent. at First Information Report(FIR) stage;(ii) 25 per cent. when the charge sheet issent to the court;(iii) 25 per cent. on conclusion oftrial by the lower court. |
| 26. | Section 354A of the Indian Penal Code (45 of1860)--Sexual harassment and punishment for sexual harassment.[[Section 3 (a) (va)] [Substituted 'Section 32)(va)' by Notification No. G.S.R. 588(E), dated 27.6.2018 (w.e.f. 31.3.1995).]read with Schedule to the Act] | Two lakh rupees to the victim. Payment to be madeas follows:(i) 50 per cent. at First Information Report(FIR) stage;(ii) 25 per cent. when the charge sheet issent to the court;(iii) 25 per cent. on conclusion oftrial by the lower court. |
| 27. | Section 354 B of the Indian Penal Code (45 of1860)-- Assault or use of criminal force to woman with intent todisrobe [ Section 3(2)(va) read with Schedule to the Act] | Two lakh rupees to the victim. Payment to be madeas follows:(i) 50 per cent. at First Information Report(FIR) stage;(ii) 25 per cent. when the charge sheet issent to the court;(iii) 25 per cent. on conclusion oftrial by the lower court. |
| 28. | Section 354 C of the Indian Penal Code (45 of1860)-- Voyeurism. [Section 3(2)(va) read with Schedule to theAct] | Two lakh rupees to the victim. Payment to be madeas follows:(i) 10 per cent. at First Information Report(FIR) stage(ii) 50 per cent. when the charge sheet issent to the court.(iii) 40 per cent. when the accused areconvicted by the lower court. |
| 29. | Section 354 D of the Indian Penal Code (45 of1860) -- Stalking. [Section 3(2)(va) read with Schedule to theAct] | Two lakh rupees to the victim. Payment to be madeas follows:(i) 10 per cent. at First Information Report(FIR) stage;(ii) 50 per cent. when the charge sheet issent to the court;(iii) 40 per cent. when the accusedare convicted by the lower court. |
| 30. | Section 376B of the Indian Penal Code (45 of1860)-- Sexual intercourse by husband upon his wife duringseparation. [Section 3(2)(va) read with Schedule to the Act] | Two lakh rupees to the victim. Payment to be madeas follows:(i) 50 per cent. after medical examination andconfirmatory medical report;(ii) 25 per cent. when thecharge sheet is sent to the court;(iii) 25 per cent. whenthe accused are convicted by the lower court. |
| 31. | Section 376C of the Indian Penal Code (45 of1860) -- Sexual intercourse by a person in authority. [Section3(2)(va) read with Schedule to the Act] | Four lakh rupees to the victim. Payment to bemade as follows:(i) 50 per cent. after medicalexamination and confirmatory medical report;(ii) 25 percent. when the charge sheet is sent to the court;(iii)25 per cent. on conclusion of trial by the lower court. |
| 32. | Section 509 of the Indian Penal Code (45 of1860)-- Word, gesture or act intended to insult the modesty of awoman. [Section 3(2)(va) read with Schedule to the Act] | Two lakh rupees to the victim. Payment to be madeas follows:(i) 25 per cent. at First Information Report(FIR) stage;(ii) 50 per cent. when the charge sheet issent to the court;(iii) 25 per cent. when the accusedare convicted by the lower court. |
| 33. | Fouling or corrupting of water [ Section 3(1)(x)of the Act] | Full cost of restoration of normal facility,including cleaning when the water is fouled, to be borne by theconcerned State Government or Union territory Administration. Inaddition, an amount of eight lakh twenty-five thousand rupeesshall be deposited with the District Magistrate for creatingcommunity assets of the nature to be decided by the DistrictAuthority in consultation with the Local Body. |
| 34. | Denial of customary right of passage to a placeof public resort or obstruction from using or accessing publicresort [ Section 3(1)(y) of the Act] | Four lakh twenty-five thousand rupees to thevictim and cost of restoration of right of passage by theconcerned State Government or Union territory Administration.Payment to be made as follows:(i) 25 per cent. at FirstInformation Report (FIR) stage;(ii) 50 per cent. whenthe charge sheet is sent to the court;(iii) 25 per cent.when the accused are convicted by the lower court. |
| 35. | Forcing of causing to leave house, village,residence desert place of residence [Section 3(1)(z) of the Act] | Restoration of the site or right to stay inhouse, village or other place of residence by the concerned StateGovernment or Union territory Administration and relief of onelakh rupees to the victim and reconstruction of the house atGovernment cost, if destroyed. Payment to be made as follows:(i) 25 per cent. at First Information Report (FIR)stage;(ii) 50 per cent. when the charge sheet is sent tothe court;(iii) 25 per cent. when the accused areconvicted by the lower court. |
| 36. | Obstructing orpreventing a member of a Scheduled Caste or a Scheduled Tribe inany manner with regard to—(A) using commonproperty resources of an area, or burial or cremation groundequally with others or using any river, stream, spring, well,tank, cistern, water-tap or other watering place, or any bathingghat, any public conveyance, any road, or passage [Section3(1)(za)(A) of the Act](B) mounting or ridingbicycles or motor cycles or wearing footwear or new clothes inpublic places or taking out wedding procession, or mounting ahorse or any other vehicle during wedding processions [Section3(1)(za)(B) of the Act](C) entering any placeof worship which is open to the public or other personsprofessing the same religion or taking part in, or taking out,any religious, social or cultural processions including jatras[Section 3(1)(za)(C) of the Act](D) entering anyeducational institution, hospital, dispensary, primary healthcentre, shop or place of public entertainment or any other publicplace; or using any utensils or articles meant for public use inany place open to the public[Section 3(1)(za)(D) of the Act](E) practicing any profession or the carrying onof any occupation, trade or business or employment in any jobwhich other members of the public, or any section thereof, have aright to use or have access to [Section 3(1)(za)(E) of the Act]stage; | (A):Restoration of the right using common property resources of anarea, or burial or cremation ground equally with others or usingany river, stream, spring, well, tank, cistern, water-tap orother watering place, or any bathing ghat, any public conveyance,any road, or passage equally with others, by the concerned StateGovernment or Union Territory Administration and relief of onelakh rupees to the victim. Payment to be made as follows:(i)25 per cent. at First Information Report (FIR) stage;(ii) 50per cent. when the charge sheet is sent to the court;(iii) 25per cent. when the accused are convicted by the lower court.(B): Restoration ofthe right of mounting or riding bicycles or motor cycles orwearing footwear or new clothes in public places or taking outwedding procession, or mounting a horse or any other vehicleduring wedding processions, equally with others by the concernedState Government or Union territory Administration and relief ofone lakh rupees to the victim. Payment to be made as follows:(i) Payment of 25 per cent. at First Information Report (FIR)stage;(ii) 50 per cent. when the charge sheet is sent to thecourt;(iii) 25 per cent. when the accused are convicted bythe lower court;(C): Restoration ofthe right of entering any place of worship which is open to thepublic or other persons professing the same religion or takingpart in, or taking out any religious procession or jatras, as isopen to the public or other persons professing the same religion,social or cultural processions including jatras, equally withother persons, by the concerned State Government or Unionterritory Administration and relief of one lakh rupees to thevictim. Payment to be made as follows:(i) 25 per cent. atFirst Information Report (FIR) stage(ii) 50 per cent. whenthe charge sheet is sent to the court.(iii) 25 per cent. whenthe accused are convicted by the lower court.(D): Restoration ofthe right of entering any educational institution, hospital,dispensary, primary health centre, shop or place of publicentertainment or any other public place; or using any utensils orarticles meant for public use in any place open to the public,equally with other persons by the concerned State Government orUnion territory Administration and relief of one lakh rupees tothe victim. Payment to be made as follows:(i) 25 per cent. atFirst Information Report (FIR)(ii) 50 per cent. when thecharge sheet is sent to the court; (iii) 25 per cent. when theaccused are convicted by the lower court.(E): Restoration of the right of practicing anyprofession or the carrying on of any occupation, trade orbusiness or employment in any job which other members of thepublic, or any section thereof, have a right to use or haveaccess to, by the concerned State Government/Union territoryAdministration and relief of one lakh rupees to the victim.Payment to be made as follows:(i) 25 per cent. at FirstInformation Report (FIR) stage;(ii) 50 per cent. whenthe charge sheet is sent to the court;(iii) 25 per cent.when the accused are convicted by the lower court. |
| 37. | Causing physical harm or mental agony on theallegation of being a witch or practicing witchcraft or being awitch [Section 3(1)(zb) of the Act] | One lakh rupees to the victim and alsocommensurate with the indignity, insult, injury and defamationsuffered by the victim. Payment to be made as follows:(i)25 per cent. at First Information Report (FIR) stage;(ii)50 per cent. when the charge sheet is sent to the court;(iii)25 per cent. when the accused are convicted by the lower court. |
| 38. | Imposing or threatening a social or economicboycott. [Section 3(1)(zc) of the Act] | Restoration of provision of all economic andsocial services equally with other persons, by the concernedState Government or Union territory Administration and relief ofone lakh rupees to the victim. To be paid in full when chargesheet is sent to the lower court. |
| 39. | Giving or fabricating false evidence [Section3(2)(i) and (ii) of the Act] | Four lakh fifteen thousand rupees to the victim.Payment to be made as follows:(i) 25 per cent. at FirstInformation Report (FIR) stage;(ii) 50 per cent. when thecharge sheet is sent to the court;(iii) 25 per cent.when the accused are convicted by the lower court. |
| 40. | Committing offences under the Indian Penal Code(45 of 1860) punishable with imprisonment for a term of ten yearsor more [Section 3(2) of the Act] | Four lakh rupees to the victim and or hisdependents. The amount would vary, if specifically otherwiseprovided in this Schedule. Payment to be made as follows:(i)25 per cent. at First Information Report (FIR) stage;(ii)50 per cent. when the charge sheet is sent to the court;(iii)25 per cent. when the accused are convicted by the lower court. |
| 41. | Committing offences under the Indian Penal Code(45 of 1860) specified in the Schedule to the Act punishable withsuch punishment as specified under the Indian Penal Code for suchoffences[ Section 3(2) (va) read with the Schedule to the Act] | Two lakh rupees to the victim and or hisdependents. The amount would vary if specifically otherwiseprovided in this Schedule. Payment to be made as follows:(i)25 per cent. at First Information Report (FIR) stage;(ii)50 per cent. when the charge sheet is sent to the court;(iii)25 per cent. when the accused are convicted by the lower court; |
| 42. | Victimisation at the hands of a public servant[Section 3(2) (vii) of the Act] | Two lakh rupees to the victim and or hisdependents. Payment to be made as follows:(i) 25 percent. at First Information Report (FIR) stage;(ii) 50 percent. when the charge sheet is sent to the court;(iii) 25per cent. when the accused are convicted by the lower court. |
| 43. | Disability. Guidelinesfor evaluation of various disabilities and procedure forcertification as contained in the Ministry of Social Justice andEmpowerment Notification No. 16-18/97-NI, dated the 1st June,2001. A copy of the notification is at Annexure-II.(a)100 per cent. Incapacitation(b) whereincapacitation is less than 100 per cent. but more than 50 percent.(c) where incapacitation is less than 50 percent. | Eight lakh and twenty-five thousand rupees to thevictim. Payment to be made as follows:(i) 50 per cent. aftermedical examination and confirmatory medical report;(ii) 50per cent. when the charge sheet is sent to the court;Fourlakh and fifty thousand rupees to the victim. Payment to be madeas follows:(i) 50 per cent. after medical examination andconfirmatory medical report;(ii) 50 per cent. when the chargesheet is sent to the court;Two lakh and fifty thousandrupees to the victim. Payment to be made as follows:(i) 50per cent. after medical examination and confirmatory medicalreport;(ii) 50 per cent. when the charge sheet is sent to thecourt. |
| 44. | [Rape, Unnatural Offences or Gang rape.] [Substituted 'Rape or Gang rape.' by Notification No. G.S.R. 588(E), dated 27.6.2018 (w.e.f. 31.3.1995).][(i) Rape etc., or Unnatural Offences (Sections 375, 376, 376A, 376E and 377 of the Indian Penal Code (45 of 1860)).] [[Substituted '(i) Rape[Section 375 ofthe Indian Penal Code(45 of 1860)]' by Notification No. G.S.R. 588(E), dated 27.6.2018 (w.e.f. 31.3.1995).]](ii) Gangrape [Section 376D of the Indian Penal Code( 45 of 1860)] | Five lakh rupees to the victim. Payment to bemade as follows:(i) 50 per cent. after medical examinationand confirmatory medical report;(ii) 25 per cent. when thecharge sheet is sent to the court;(iii) 25 per cent. onconclusion of trial by the lower court.Eight lakh andtwenty-five thousand rupees to the victim. Payment to be made asfollows:(i) 50 per cent. after medical examination andconfirmatory medical report;(ii) 25 per cent. when thecharge sheet is sent to the court;(iii) 25 per cent. onconclusion of trial by the lower court. |
| 45. | Murder or Death. | Eight lakh and twenty-five thousand rupees to thevictim. Payment to be made as follows:(i) 50 per cent.after post mortem report;(ii) 50 per cent. when thecharge sheet is sent to the court. |
| 46. | Additional relief to victims of murder, death,massacre, rape, gang rape, permanent incapacitation and dacoity. | In addition to relief amounts paid under aboveitems, relief may be arranged within three months of date ofatrocity as follows:-(i) Basic Pension to the widow orother dependents of deceased persons belonging to a ScheduledCaste or a Scheduled Tribe amounting to five thousand rupees permonth, as applicable to a Government servant of the concernedState Government or Union territory Administration, withadmissible dearness allowance and employment to one member of thefamily of the deceased, and provision of agricultural land, anhouse, if necessary by outright purchase;(ii) Full costof the education up to graduation level and maintenance of thechildren of the victims. Children may be admitted to Ashramschools or residential schools, fully funded by the Government;(iii) Provision of utensils, rice, wheat, dals, pulses,etc., for a period of three months. |
| 47. | Complete destruction or burnt houses. | Brick or stone masonary house to be constructedor provided at Government cost where it has been burnt ordestroyed. |
2. After having considered the reports of these committees and with the concurrence of the State Governments/UTs and the concerned Ministries/Departments the undersigned is directed to convey the approval of the President to notify the definitions of the following categories of physically handicapped:-
1. Visually handicaps
2. Locomotor handicaps
3. Speech and hearing handicaps
4. Mental handicaps.
Report of the Committee as indicated in the Annexure I3. Each category of handicapped persons has been divided into four groups viz. mild moderate, severe and profound/total. It has been decided that various concessions/benefits would in future be available only to the moderate, severe and profound/total groups: and not to the mild groups. The minimum degree of disability should be 40 percent in order to be eligible for any concession/benefits.
4. It has been decided that the authorized certifying authority will be a medical board at the district level. The board will consist of the Chief Medical Officer Sub-Divisional Medical Officer in the District and another expert in the specified field viz. ophthalmic surgeon in case of visual handicaps, either an ENT Surgeon or an audiologist in case of speech and hearing handicaps an orthopaedic surgeon or a specialist in physical medicine and rehabilitation in case of locomotor handicaps, a psychiatrist or a clinical psychologist or a teacher in special education in case of mental handicaps.
5. Specified tests as indicated in Annexure should be conducted by the medical board and recorded before a certificate is given.
6. The certificate would be valid for a period of three years.
7. The State Governments/UTs Admn. may constitute the medical boards indicated in para 4 above immediately.
COMBINE REPORT OF THREE COMMITTTEES RECOMMENDING UNIFORM SET OF DEFINITIONS, AUTHROITIES FOR CERTIFICATION AND STANDARD TESTS FOR VISUAL, HEARING AND SPEECH AND LOCOMOTOR DISABILITIES [List of the Members of the Committees at Appendix I]Introduction - India is a vast country with variable social, cultural, geographical and economic back ground. Despite breakthrough in health services, a number of disabilities continue to appear due to polio communicable and congenital diseases, increased industrialisation and mechanisation vehicular traffic leading to locomotor disabilities; vitamin-A deficiency, cataract and infectious injuries, nutritional deficiency leading to visual loss; ear infection, external injuries, noise pollution contributing to hearing loss. These are the three major disabilities which manifest themselves as a result of one or more of such factors.2. Government of India are providing a large number of facilities and concessions to disabled persons. In order to provide these facilities and concessions it is imperative that standard definition of these disabilities is decided upon. Consequent to recommendation of the National Council for Handicapped Welfare the Committees under the chairmanship of Director General of Health Services met for the adoption of standard set of definitions which should be uniformly applicable through out the country.
The exercise of evolving a uniform set of definition should not be however to construed to mean that no definitions have been set forth at present. Definitions of these three major disabilities which are prevalent at present for extending various concessions and facilities to handicapped are given in Annexure II.Recommended Definitions.Physical impairment leads to functional limitation and functional limitation leads to disability. Physical impairment, functional limitation and disability have been defined by WHO and this Committee would recommend adopting this classification, which is as follows:-2. Evaluation & Assessment of Hearing & Speech Disability. - The Committee recommended that the definitions which are internationally accepted and have been adopted by WHO may be adopted in this country also for evaluation and categorisation of hearing & speech loss.
The recommended classification and guidelines for evaluation of hearing loss are given in Appendix II. The Committee also considered various facilities/concessions which may be given to hearing handicapped persons and suggestions of the facilities which may be offered to the hearing handicapped for rehabilitation are also given in Appendix II.3. Evaluation & Assessment of Orthopaedic Disabilities - The Committee recommends that Kessler's method may be taken as a general guideline for evaluating orthopaedic disability. Since issues have been raised regarding the quantification of degree of disability, the authorised Medical Board may also consult any other suitable method and use Kessler's method as a basic guideline.
The Committee is aware that there are other methods of quantification which are at variance with the Kessler's guidelines. However, Kessler's guidelines for evaluation of various degrees of disability. It is expected, would hold good for most of the time. The individual Medical Board could take into consideration other methods which may help the board in evaluating disability in an individual case.The Authorities to give Certification - A permanent disability certificate will be issued by a board duly constituted by the Central and the State Governments. It is recommended that Medical Board for evaluation of disability should be available minimum at the district level. It is also recommended to have atleast 3 members in the board, out of which atleast one should be a specialist in the particular field for assessing locomotor/visual/hearing & speech disability as the case may be.It is also recommended that the competent authority may also appoint an appellate medical board to resolve any dispute.Concessions/Facilities which may be offered to Disabled Persons - Keeping in view the set of definitions and the categorisation being recommended, various Ministries/Departments and the State Governments shall have to also specify the facilities and concessions which would be available to different categories of the handicapped. The Committee recommends that if a person has the degree of disability below 40 per cent in a particular category, no such benefits/concessions may be given to such a person. All other categories may be extended concessions/facilities like scholarships, job reservation, aids and appliances either free of cost or at confessional rates, conveyance allowance etc. For hearing handicapped, the Committee recommends that 3 language formula may be revised so that the hearing handicapped have to study one language only.Ministry of Social & Women's Welfare may make out proposal based on these recommendations with the appropriate Ministry for necessary modifications in the policy of 3 language formula.The Committee also recommended that Ministry of Health and Family Welfare may also take up amending medical standards for necessary relaxations in respect of mild handicapped in all the categories so that on account of their mild disability, they are not put in a position that neither they are able to get the facility of job reservations nor are eligible otherwise for entering into services in the general category. The medical rules may also indicates in clear terms that loss of one eye will not be considered a disqualification unless the particular post is of such a technical nature that it requires of a person the use of both the eyes or three-dimensional vision. The same medical board at the district level may examine suitability or otherwise of a one eyed person for a particular post.The degree and extent of disability of the 3 types, namely visual, hearing and orthopaedic will be indicated as follows:-| Dr. D. B. Bisht, | Chairman |
| Director General of Health Services | (Of all the three Committees) |
| Ministry of Health& Family Welfare, | |
| NirmanBhawan,New Delhi. | |
| On Visually Handicapped | |
| 1. Dr. Madan Mohan, | |
| Head Deprtt. of Opthalmology, | |
| All India Institute of Medical SciencesNew Delhi. | Member |
| 2. Dr. G. H. Gidwani, | |
| Assistant Director General of Health Services, | |
| Ministry of Health& Family Welfare, | |
| NirmanBhawan,New Delhi | Member |
| 3. Shri R. S. Srivastava, | |
| Joint Director, | |
| Director General of Employment & Training, | |
| Ministry of Labour, | |
| SharamShakti Bhawan,New Delhi. | Member |
| 4. Director, | |
| National Institute for the Visually Handicapped, | |
| RajpurRoad, Dehradun, | |
| (Represented by Shri S. R. Shukla, Asstt. Director). | Member |
| 5. Dr. G. Venkataswamy, | |
| ArvindEyeHospital, | |
| Madurai, Tamilnadu. | Member |
| 6. Dr. J. M. Pahwa, | |
| Chief Medical Officer, | |
| GandhiEyeHospital, | |
| Aligarh. | Member |
| 7. Shri Harcharanjit Singh, | |
| Under Secretary, | |
| Ministry of Social& Women's Welfare | Member Secretary |
| On Hearing Handicapped | |
| 1. Dr. G. H. Gidwani, | |
| Assistant Director General of Health Services, | |
| Ministry of Health and Family Welfare, | |
| NirmanBhawan,New Delhi. | Member |
| 2. Shri R. S. Srivastava, | |
| Joint Director, | |
| Director, General of Employment & Training, | |
| Ministry of Labour, | |
| SharamShakti Bhawan,New Delhi. | Member |
| 3. Dr. S. K. Kacher, | |
| All India Institute of Medical Sciences, | |
| New Delhi. | Member |
| 4. Dr. M. Nithya Seelan, | |
| Director, | |
| All India Institute of Speech & Hearing, | |
| Mysore. | Member |
| 5. Dr. N. Rathna, | |
| Director, | |
| Ali Yavar Jung Institute of Hearing Handicapaped, Haji Ali Parh, | |
| Mahalaxmi,Bombay- 400 034. | |
| (Represented by Dr. M. N. Nagaraja, | |
| Dy. Director in the meeting on 25-6-84) | Member |
| 6. Shri Harcharanjit Singh, | |
| Under Secretary, | |
| Ministry of Social& Women's Welfare, | |
| New Delhi. | Member Secretary |
| OrthopaedicallyHandicapped | |
| 1. Dr. G. H. Gidwani, | |
| Assistant Director General of Health Services, | |
| Ministry of Health and Family Welfare, | |
| NirmanBhawan,New Delhi. | Member |
| 2. Shri R. S. Srivastava, | |
| Joint Director, | |
| Director, General of Employment & Training, | |
| Ministry of Labour, | |
| SharamShakti Bhawan,New Delhi. | Member |
| 3. Dr. Narendra Kumar, | |
| Indian Council of Medical Research, | |
| AnsariNagar,New Delhi. | Member |
| 4. Director, | |
| National Institute of Orthopaedically | |
| Handicapped,B. T. Road, Bon Hooghly, | |
| Calcutta. | Member |
| 5. Dr. A. K. Mukherjee, | |
| Director, | |
| All India Institute of Physical Medicine | |
| and Rehabilitation, | |
| HajiAli Parh,Bombay. | Member |
| 6. Dr. S. K. Verma, | |
| Head of Deptt. Of Physical Medicine and Rehabilitation, | |
| All India Institute of Medical Sciences, | |
| New Delhi. | Member |
| 7. Dr. B. P. Yadav, | |
| Head Rehabilitation Department, | |
| SafdarjungHospital, | |
| New Delhi. | Special Invitee |
| 8. Dr, J. S. Guleria, | |
| Prof. & Head of Deptt. of Medicine, | |
| Dean, All India Institute of Medical Sciences, | |
| New Delhi. | Special Invitee |
| 9. Shri Harcharanjit Singh, | |
| Under Secretary, | |
| Ministry of Social& Women's Welfare. | Member-Secretary |
| New Delhi. |
| Category | Hearing aquity |
| Mild impairment | More than 30 but not more than 45 decibles in better ear. |
| Serious impairment | More than 45 but not more than 60 decibles in better ear. |
| Severe impairment | More than 60 but not more than 90 decibles in the better ear. |
| All with corrections | |||
| Better eye | Worse eye | Percentage impairment | |
| Category O | 6/9 - 6/18 | 6/24 to 6/36 | 20% |
| Category I | 6/18 - 6/36 | 6/60 to Nil | 40% |
| Category II | 6/60 - 6/60 | 3/60 to Nil | 75% |
| or Field of vision 110-20 | |||
| Category III | 3/60 to 1/60 | ||
| Or Field of vision 100 | FC. at 1 ft. to Nil | 100% | |
| Category IV | F.C. at 1 ft. to Nil | F.C. at 1 ft. to Nil | 100% |
| or Field of vision100 | Field of vision 100 | ||
| One eyed persons | 6.6 | F.C. at 1 ft. to Nil | 30% |
1. Recommended classification
| Sl. No. | Category | Type of impairment | DB level and/or | Speech discrimination | Percentage of impairment |
| 1. | I | Mild Hearing impairment | 26 to 40 dB in better ear | 80 to 100% in better ear | Less than 40% |
| 2. | II | Moderate hearing impairment | 41 to 55 dB in better ear | 50 to 80% in better ear | 40%-50% |
| 3. | III | Severe hearing impairment | 56 to 70 dB hearing impairment in better ear | 40 to 50% in better ear | 50% to 75% |
| 4. | IV | (a) Total deafness | No hearing | No discrimination | 100% |
| 91 dB and above in better ear | -do- | ||||
| (b) Near total deafness | 100% | ||||
| (c) Profound hearing impairment | 71 to 90 dB | Less than 40% in better ear | 75%-100% |
1. The estimation of permanent impairment depends upon the measurement of functional impairment and is not expression of a personal opinion.
2. The estimation and measurement must be made when the clinical condition is fixed and unchangeable.
3. The upper extermity is divided into two component parts, the arm component and the hand component.
4. Measurement of the loss of function of arm component consists in measuring the loss of motion, muscle strength and co-ordinated activities.
5. Measurement of the loss of function of hand component consists in determining the Prehension, Sensation & Strength. For estimation of Prehension Opposition, lateral pinch, cylindrical grasp spherical grasp and hook grasp have to be assessed as shown in the column of "prehension component" in the proforma.
6. The impairment of the entire extremity depends on the combination of the functional impairment of both components.
ARM COMPONENTTotal value of arm component is 90%.Principles of Evaluation of range of motion of joints -1. The value of maximum R.O.M. in the arm component is 90%.
2. Each of the three joints of the arm is weighed equally (30%).
Example : A fracture of the right shoulder joint may affect range of motion so that active abduction is 90%. The left shoulder exhibits a range of active abduction of 180%. Hence there is loss of 50% of abduction movement of the right shoulder. The percentage loss of arm component in the shoulder is 50 X 0.30 or 15 per cent loss of motion for the arm component.If more than one joint is involved, same method is applied and the losses in each of the affected joints are added. Say,| Loss of abduction of the shoulder | = | 60% |
| Loss of extension of the wrist | = | 40% |
| Then, Loss of range of motion for the arm = (60 X 0.30) + (40 X 0.30) | = | 30% |
1. Strength of muscles can be tested by manual testing like 0-5 grading.
2. Manual muscle gradings can be given percentages like -
0. - 100%
1. - 80%
2. - 60%
3. - 40%
4. - 20%
5. - 0%
3. The mean percentage of muscle strength loss is multiplied by 0.30.
4. If there has been a loss of muscle strength of more than one joint, the values are added as has been described for loss of range of motion.
Principles of Evaluation of co-ordinated activities1. The total value for co-ordinated activities is 90%.
2. Ten different co-ordinated activates are to be tested as given in the Proforma.
3. Each activity has a value of 9%.
Combining value for the Arm Component1. The value of loss of function of arm component is obtained by combining the value of range of movement, muscle strength & co-ordinated activities, using the combining formula.
| a= | b(90-a) |
| 90 |
| 16.5 | 8.3(90 - 16.5) | = 23.3% |
| 90 |
| Co-ordination: 5% 23.3 + | 5(90 - 23.3) | = 27.0 % |
| 90 |
1. Radial side of thumb (4.8%)
2. Ulnar side of thumb (1.2%)
3. Radial side of each finger (4.8%)
4. Ulnar side of each finger (1.2%)
Principles of Evaluation of StrengthTotal value of sensation is 30%. It includes :1. Grip Strength (20%)
2. Pinch Strength (10%)
Strength will be tested with hand dynamo-meter or by clinical method (Grip Method).10.
% additional weightage to be given to the following factors :1. Infection
2. Deformity
3. Malalignment
4. Contractures
5. Abnormal Mobility
6. Dominant Extremity (4%)
Combining value of the hand componentThe final value of loss of function of hand component is obtained by summing up values of loss of prehension, sensation and strength.Combining Values for the ExtremityValues of impairment of arm component and impairment of hand component are combined by using the combining formula.ExampleImpairment of the arm = 27.0%Impairment of the hand = 64%| 64 | 27(90 - 64) | =71.8% |
| 90 |
1. The value of maximum range of movement in the mobility component is 90 per cent.
2. Each of the three joints i.e. hip knee, foot-ankle component, is weighed equally - 0.30.
Example: A fracture of the right hip joint may affect range of motion so that active abduction is 27 degree. The left hip exhibits a range of active abduction of 54 degree. Hence, there is loss of 50 per cent of abduction movement of the right hip. The percentage loss of mobility component in the hip is 50 X 0.30 or 15 per cent loss of motion for the mobility component.If more than one joint is involved, same method is applied and the losses in each of the affected joints are added.For Example:-Loss of abduction of the hip = 60%Loss of extension of the knee = 40%Loss of range of motion for mobility component (60 × 0.30) + (40 × 0.30) = 30%Principles of Evaluation of Muscle Strength1. The value for maximum muscle strength in the leg is 90 per cent.
2. Strength of muscles can be tested by manual testing like 0 - 5 grading.
3. Manual muscle gradings can be given percentages like
Grade 0 = 100%Grade 1 = 80%Grade 2 = 60%Grade 3 = 40%Grade 4 = 20%Grade 5 = 0%4. Mean percentage of muscle strength loss is multiplied by 0.30.
5. If there has been a loss of muscle strength of more than one joint, the values are added as has been described for loss of range of motion.
Combining Values for the Mobility ComponentLet us assume that the individual with a fracture of the right hip joint has in addition to 16 per cent loss of motion, 8 per cent loss of strength of muscles.Combining Values| Motion 16%Strength 8% | 16+ | 8(90 - 16) | =22.6% |
| 90 |
1. Total value of stability component is 90 per cent.
2. It is tested by 2 methods.
| Traumatic lesions. | |
| Cervical Spine Fracture | |
| Percent Whole Body Permanent Physical Impairment and Loss of Physical Function to Whole Body. | |
| A. Vertebral compression 25 per cent, one or two vertebral adjacent bodies, no fragmentation, no involvement of posterior elements, no nerve root involvement, moderate neck rigidity and persistent soreness. | 20 |
| B. Posterior elements with X-ray evidence of moderate partial dislocation. | |
| (a) No nerve root involvement, healed | 15 |
| (b) with persistent pain, with mild motor and sensory manifestations | 25 |
| (c) With fusion, healed, no permanent motor or sensory changes | 20 |
| C. Severe dislocation, fair to good reduction with surgical fusion. | |
| (a) No residual motor or sensory changes | 25 |
| (b) Poor reduction with fusion, persistent radicular pain, motor involvement only slight weakness and numbness | 35 |
| (c) Same as (b) with partial paralysis, determine additional rating for loss of use of extremities and sphincters. | |
| Cervical Intervertebral Disc | |
| 1. Operative, successful removal of disc, with relief of acute pain, no fusion, no neurologic residual. | 10 |
| 2. Same as (1) with neurological manifestations, persistent pain, numbness, weakness in fingers | 20 |
| Thoracic and Dorsolumbar Spine Fracture | Percent Whole Body Permanent Physical Impairment and Loss of Physical Function to Whole Body |
| A. Compression 25 per cent, involving one or two vertebral bodies, mild, no fragmentation, healed, no neurological manifestations. | 10 |
| B. Compression 50 per cent, with involvement posterior elements, healed, no neurologic manifestations, persistent pain, fusion, indicated. | 20 |
| C. Same as (B) with fusion, pain only on heavy use of back. | 20 |
| D. Total paraplegia | 20 |
| E. Posterior elements, partial paralysis with or without fusion, should be rated for loss of use of extremities and sphincters. | 100 |
| Low Lumbar | |
| 1. Fracture | |
| A. Vertebral compression 25 per cent one or two adjacent vertebral bodies little or fragmentation, no definite pattern or neurologic changes. | 15 |
| B. Compression with fragmentation posterior elements, persistent pain, Weakness and stiffness, healed, no fusion, no lifting over 25 pounds. | 40 |
| C. Same as (B), healed with fusion, mild pain | 25 |
| D. Same as (B), nerve root involvement to lower extremities, determine additional rating for loss of industrial, function to extremities. | |
| E. Same as (C), with fragmentation of posterior elements, with persistent pain after fusion, no neurologic findings. | 35 |
| F. Same as (C), with nerve root involvement to lower extremities, rate with functional loss to extremities. | 100 |
| G. Total paraplegia. | |
| H. Posterior elements, partial paralysis with or without fusion, should be rated for loss of use of extremities and sphincters. | |
| 2. Neurogenic Low Back Pain-Disc Injury | |
| A. Periodic acute episodes with acute pain and persistent body list, test, tests for sciatic pain positive, temporary recovery 5 to 8 weeks. | 5 |
| B. Surgical excision of disc, no fusion, good results, no persistent sciatic pain. | 10 |
| C. Surgical excision of disc, no fusion, moderate persistent pain and stiffness aggravated by heavy lifting with necessary modification of activities. | 20 |
| D. Surgical excision of disc with fusion, activities of lifting moderately modified. | 15 |
| E. Surgical excision of disc with fusion, persistent pain and stiffness aggravated by heavy lifting, necessitating modification of all activities requiring heavy lifting | 25 |
| Cervical Spine | Thoracic Spine | Lumbar Spine |
| Less than 30° (Mild) 2% | 5% | 5% |
| 31°-60°(Moderate) 3% | 15% | 12% |
| Above 60° (Severe) 5% | 25% | 33% |
| Dorsal | 50 per cent |
| Cervical Spine | 30 per cent |
| Lumbar Spine | 20 per cent |
| For dorsal spine the following further grading are: | |
| Less than 20 degree | 10 per cent |
| 21 degree - 40 degree | 15 per cent |
| 41 degree - 60 degree | 20 per cent |
| Normal | --- |
| Weak | 5 per cent |
| Paralysed | 10 per cent |
| Normal | Weak | Paralysed | |
| Flexors | 0 | 5% | 10% |
| Extensors | 0 | 5% | 10% |
| Rotators | 0 | 5% | 10% |
| Side bending | 0 | 5% | 10% |
| % physical impairment | |
| A. Subjective symptoms of pain. No involuntary muscle spasm. Not substantiated by demonstrable structural pathology | 0% |
| B. Pain, Persistent muscle spasm and stiffness of spine, substantiated by demonstrable mild radiological changes. | 10% |
| C. Same as B, with moderate radiological changes | 15% |
| D. Same as B, with severe radiological changes involving and one of the region of spine(cervical, dorsal or lumbar) | 20% |
| E. Same as D, involving whole spine | 30% |
1. In case of multiple amputees, if the total sum of percentage permanent physical impairment is above 100 per cent, it should be taken as 100 per cent.
2. Amputation at any level with uncorrectable inability to wear and use prosthesis, should be given 100 per cent permanent physical impairment.
3. In case of amputation in more than one limb percentage of each limb is counted and another 10 per cent will be added, but when only toes or fingers are involved only another 5 per cent will be added.
4. Any complication in form of stiffness, neuroma, infection etc. has to be given a total of 10 per cent additional weightage.
5. Dominant upper limb has been given 4 per cent extra percentage.
Upper Limb Amputations| Per cent Permanent Physical Impairment and loss of physical function of each limb | |
| 1. Fore-quarter amputation | 100 per cent |
| 2. Shoulder Disarticulation | 90 per cent |
| 3. Above Elbow upto upper 1/3 of arm | 85 per cent |
| 4. Above Elbow upto lower 1/3 of arm | 80 per cent |
| 5. Elbow disarticulation | 75 per cent |
| 6. Below Elbow upto upper 1/3 of forearm | 70 per cent |
| 7. Below Elbow upto lower 1/3 of forearm | 65 per cent |
| 8. Wrist disarticulation | 60 per cent |
| 9. Hand through carpal bones | 55 per cent |
| 10. Thumb through C.M. or through 1st MC Joint | 30 per cent |
| 11. Thumb disarticulation through metacarpophalangeal Joint or through proximal phalanx | 25 per cent |
| 12. Thumb disarticulation through inter phalanageal Joint or through distal phalanx. | 15 per cent |
| Index Finger (15%) | Middle Finger (5%) | Ring Finger (3%) | Lit Finger (2%) | |
| 13. Amputation through proximal phalanx or disarticulation through MP joint | 15% | 5% | 3% | 2% |
| 14. Amputation through middle phalanx or disarticulation through PIP joint | 10% | 4% | 2% | 1% |
| 15. Amputation through distal phalanx or disarticulation through DIP joint | 5% | 2% | 1% | 1% |
| Lower Limb Amputations | ||
| 1. | Hind quarter | 100 per cent |
| 2. | Nip disarticulation | 90 per cent |
| 3. | 4 per cent | |
| 16. | Loss of fourth toe | 3 per cent |
| 17. | Loss of fifth toe | 2 per cent |
1. Assessment in neurological conditions is not the assessment of disease but it is the assessment of the effects. i.e. clinical manifestations.
2. Any neurological assessment has to be done after six months of onset.
3. These guidelines will only be used for Central and upper motor neurone lesions.
4. Proforma A & B will be utilized for assessment of lower motor neurone lesions, muscular disorders and other locomotor conditions.
5. Total percentage of physical impairment in neurological conditions will not exceeds 100 per cent.
6. In the mixed cases the highest score will be taken into consideration. The lower score will be added to it and calculations will be done by the formula :
| a + | b (100 - a) |
| 100 |
7. Additional rating of 4 per cent will be given for dominant upper extremity.
8. Additional 10 per cent has been given for sensation in each extremity, but the maxi -mum total physical impairment will not exceed 100 per cent.
| Motor System Disability | |
| Disability Rate | |
| Monoparesis | 25 per cent |
| MonoplegiaHemiparesis | |
| Paraparesis | 50 per cent |
| Paraplegia | 75 per cent |
| Hemiplegia | 100 per cent |
| Quadriparesis/Quadriplegia | 75 per cent |
| AnaesthesiaRypoaesthesiaParaesthesia | Disability RateEach Limb 10 per cent |
| FOR INVOLVEMENT | |
| For involvement of hand/hands foot/feet | 25 per cent |
1. Assessment in neurological conditions is not the assessment of disease but it is the assessment of the effects, i.e. clinical manifestation.
2. Any neurological assessment; has to be done after six months of on set.
3. These guidelines will only be used for Central and upper motor neurone lesions.
4. Proforma A & B will be utilized for assessment of lower motor neurone lesions, muscular disorders and other locomotor conditions.
5. Total percentage of physical impairment in neurological conditions will not exceed 100 per cent.
6. In the mixed cases the highest score will be taken into consideration. The lower score will be added to it and calculations will be done by the fomula:
| a+ | b(100 - a) |
| 100 |
7. Additional rating of 4 per cent will be given for dominant upper extremity.
8. Additional 10 per cent has given for sensation in each extremity, but the maximum total physical impairment will not exceed 100 per cent.
| Speech disability | |
| Disability Rate | |
| Mild | 25 per cent |
| Moderate | 50 per cent |
| Severe | 75 per cent |
| Very Severe | 100 per cent |
1. Modified New York Heart Association subjective classification should be utilised to assess the functional disability.
2. The physician should be alert to the fact that patients who come for disability claims are likely to exaggerate their symptoms. In case of any doubt patients should be referred for detailed physiological evaluation.
3. Disability evaluation of cardiopulmonary patients should be done after full medical, surgical and rehabilitative treatment available, because most of these diseases are potentially treatable.
4. Assessment of a cardiopulmonary impairment should also be done in diseases which might have associated cardiopulmonary problems, e.g. amputees, myopathies etc.
The proposed modified classification is as follows:-Group 0 : A patient with cardiopulmonary disease who is a symptomatic (i.e. has no symptoms of breathlessness palpitation, fatigue or chest pain).Group 1 : A patient with cardiopulmonary disease who becomes symptomatic during his ordinary physical activity but has mild restriction (25 per cent) of his ordinary physical activities.Group 2 : A patient with cardiopulmonary disease who becomes symptomatic during his ordinary physical activity and has 25 - 50 per cent restriction of his ordinary physical activity.Appendix VIMental DisordersSource : Glossary and guide to their classification A Publication by W.H.O.| Feeble - minded | Moron |
| High Grade defect | IQ 50 - 70 |
| Mild mental sub normality |