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 2] [Entire Act]

Union of India - Section

Section 2 in Transgender Persons (Protection of Rights) Act, 2019

2. Definitions.

- In this Act, unless the context otherwise requires, -
(a)"appropriate Government" means, -
(i)in relation to the Central Government or any establishment, wholly or substantially financed by that Government, the Central Government;
(ii)in relation to a State Government or any establishment, wholly or substantially financed by that Government, or any local authority, the State Government;
(b)"establishment" means -
(i)any body or authority established by or under a Central Act or a State Act or an authority or a body owned or controlled or aided by the Government or a local authority, or a Government company as defined in section 2 of the Companies Act, 2013 (18 of 2013), and includes a Department of the Government; or
(ii)any company or body corporate or association or body of individuals, firm, cooperative or other society, association, trust, agency, institution;
(c)"family" means a group of people related by blood or marriage or by adoption made in accordance with law;
(d)"inclusive education" means a system of education wherein transgender students learn together with other students without fear of discrimination, neglect, harassment or intimidation and the system of teaching and learning is suitably adapted to meet the learning needs of such students;
(e)"institution" means an institution, whether public or private, for the reception, care, protection, education, training or any other service of transgender persons;
(f)"local authority" means the municipal corporation or Municipality or Panchayat or any other local body constituted under any law for the time being in force for providing municipal services or basic services, as the case may be, in respect of areas under its jurisdiction;
(g)"National Council" means the National Council for Transgender Persons established under section 16;
(h)"notification" means a notification published in the Official Gazette;
(i)"person with intersex variations" means a person who at birth shows variation in his or her primary sexual characteristics, external genitalia, chromosomes or hormones from normative standard of male or female body;
(j)"prescribed" means prescribed by rules made by the appropriate Government under this Act; and
(k)"transgender person" means a person whose gender does not match with the gender assigned to that person at birth and includes trans-man or trans-woman (whether or not such person has undergone Sex Reassignment Surgery or hormone therapy or laser therapy or such other therapy), person with intersex variations, genderqueer and person having such socio-cultural identities as kinner, hijra, aravani and jogta.