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 5] [Section 3] [Entire Act]

Union of India - Subsection

Section 3(2) in The Persons With Disabilities (Equal Opportunities, Protection Of Rights And Full Participation) Act, 1995

(2)The Central Co-ordination Committee shall consist of-
(a)the Minister-in-charge of the Department of Welfare in the Central Government, Chairperson, ex officio ;
(b)the Minister of State-in-charge of the Department of Welfare in the Central Government, Vice-Chairperson, ex officio ;
(c)Secretaries to the Government of India in-charge of the Departments of Welfare, Education, Woman and Child Development, Expenditure, Personnel, Training and Public Grievances, Health, Rural Development, Industrial Development, Urban Affairs and Employment, Science and Technology, Legal Affairs, Public Enterprises, Members, ex officio ;
(d)Chief Commissioner, Member, ex officio ;
(e)Chairman Railway Board, Member, ex officio ;
(f)Director-General of Labour, Employment and Training, Member, ex officio ;
(g)Director, National Council for Educational Research and Training, Member, ex officio ;
(h)three Members of Parliament, of whom two shall be elected by the House of the People and one by the Council of States, Members;
(i)three persons to be nominated by the Central Government to represent the interests, which in the opinion of that Government ought to be represented, Members;
(j)Directors of the-
(i)National Institute for the Visually Handicapped, Dehradun;
(ii)National Institute for the Mentally Handicapped, Secunderabad;
(iii)National Institute for the Orthopaedically Handicapped, Calcutta;
(iv)Ali Yavar Jung National Institute for the Hearing Handicapped, Bombay, Members, ex officio ;
(k)four Members to be nominated by the Central Government by rotation to represent the States and the Union territories in such manner as may be prescribed by the Central Government:
Provided that no appointment under this clause shall be made except on the recommendation of the State Government or, as the case may be, the Union territory;
(l)five persons as far as practicable, being persons with disabilities, to represent non-Governmental organisations or associations which are concerned with disabilities, to be nominated by the Central Government, one from each area of disability, Members:
Provided that while nominating persons under this clause, the Central Government shall nominate at least one woman and one person belonging to Scheduled Castes or Scheduled Tribes;
(m)Joint Secretary to the Government of India in the Ministry of Welfare dealing with the welfare of the handicapped, Member-Secretary, ex officio .