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 Punjab - Section

Section 16 in Punjab Juvenile Justice (Care and Protection of Children) Rules, 2014

16. Procedure to be followed in the event of violations of the Act.

(1)In the event of violation of the provisions of section 21 ,-
(a)the Board shall take cognizance of such violation by print or electronic media and shall initiate necessary inquiry and pass appropriate orders in this behalf; and
(b)where the National or the State Commission for Protection of Child Rights takes suo motu cognizance of violation of the provisions of section 21, it shall inform the District or the State Child Protection Unit and the State directing them to initiate necessary action through the Board.
(2)In the event of an escape of a juvenile in conflict with law or a child, the following action shall be taken within twenty-four hours,-
(a)the Officer-in-Charge of any institution shall immediately send a report to the area Police Station or Special Juvenile Police Unit along with the details and description of the juvenile or child, with identification marks and a photograph, with a copy to the Board, District Child Protection Unit and other concerned authorities ;
(b)the Officers-in-charge of institutions other than the shelter homes or drop-in-centers shall send the guards or concerned staff in search of the juvenile, at places like railway stations, bus stands and other places where the juvenile is likely to go;
(c)the parents or guardians shall be informed immediately about such escape; and
(d)the Officer-in-charge of an institution other than a shelter home or drop-in-centre shall hold an inquiry about such escape and send his report to the Board or Committee and the authorities concerned, and the report shall be placed before the Management Committee in the next meeting for review.