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 Odisha - Section

Section 60 in The Orissa Children Act, 1982

60. Delinquent child undergoing sentence at commencement of the Act.

- In any area in which this Act is brought into force, the Government may direct that a delinquent child who is undergoing any sentence of imprisonment at the commencement of this Act shall, in lieu of undergoing such sentence, be sent to a special school or be kept in safe custody in such place and manner as the Government think fit for the remainder of the period of the sentence, and the provisions of this Act shall apply to the child as if he had been ordered by a Children's Court to be sent to such special school, or, as the case may be, order to be detained under Sub-section (2) of Section 23.