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 30 in Jammu and Kashmir Rights of Persons with Disabilities Act, 2018

30. Sporting activities.

(1)The Government shall take measures to ensure effective participation in sporting activities of the persons with disabilities.
(2)The sports authorities shall accord due recognition to the right of persons with disabilities to participate in sports and shall make due provisions for the inclusion of persons with disabilities in their schemes and programmes for the promotion and development of sporting talents.
(3)Without prejudice to the provisions contained in sub-sections (1) and (2), the Government and the sports authorities shall take measures to,-
(a)restructure courses and programmes to ensure access, inclusion and participation of persons with disabilities in all sporting activities ;
(b)redesign and support infrastructure facilities of all sporting activities for persons with disabilities ;
(c)develop technology to enhance potential, talent, capacity and ability in sporting activities of all persons with disabilities ;
(d)provide multi-sensory essentials and features in all sporting activities to ensure effective participation of all persons with disabilities ;
(e)allocate funds for development of state of art sport facilities for training of persons with disabilities ;
(f)promote and organise disability specific sporting events for persons with disabilities and also facilitate awards to the winners and other participants of such sporting events.