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 Madhya Pradesh - Section

Section 27 in M.P. Rights of Persons with Disabilities Rules, 2017

27. Application for certificate of disability.

(1)Any person with specified disability may apply for a certificate of disability and the application shall be, submitted to the following :-
(a)to any medical authority or any other notified competent authority shall issue such a certificate in the district of residence of the applicant as mentioned as the proof of residence in the application or any authority as mentioned the Schedule I.
(b)to the concerned medical authority in a Government hospital where he may be undergoing or may have undergone treatment in connection with his disability ;
Provided that where a persons with disability is a minor are suffering from intellectual disability or any other disability which renders him unfit or unable to make such an application himself, the application on his behalf may be made by his legal guardian or by any organisation registered under the Act having the disabled minor under its care.
(2)The following documents shall be attached with the application :-
(a)Proof of residence;
(b)Two recent passport size photographs; and
(c)Aadhaar Number or Aadhaar Enrollment, if any.