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 8] [Entire Act]

Union of India - Section

Section 25 in The Persons With Disabilities (Equal Opportunities, Protection Of Rights And Full Participation) Act, 1995

25. Appropriate Governments and local authorities to take certain steps for the prevention of occurrence of disabilities .-Within the limits of their economic capacity and development, the appropriate Governments and the local authorities, with a view to preventing the occurrence of disabilities, shall-

(a)undertake or cause to be undertaken surveys, investigations and research concerning the cause of occurrence of disabilities;
(b)promote various methods of preventing disabilities;
(c)screen all the children at least once in a year for the purpose of identifying "at-risk" cases;
(d)provide facilities for training to the staff at the primary health centres;
(e)sponsor or cause to be sponsored awareness campaigns and disseminate or cause to be disseminated information for general hygiene, health and sanitation;
(f)take measures for pre-natal, peri-natal and post-natal care of mother and child;
(g)educate the public through the pre-schools, schools, primary health centres, village level workers and anganwadi workers;
(h)create awareness amongst the masses through television, radio and other mass media on the causes of disabilities and the preventive measures to be adopted.