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 Rajasthan - Section

Section 31 in Rajasthan Suppression of Immoral Traffic in Women and Girls Rules, 1958

31. Visits to and communication with the inmates of protective home.

(1)No inmate shall be allowed to see visitors or receive letters without the express permission of the Superintendent and no male visitor shall be permitted to interview any of the inmates except in the presence of the Superintendent and no male visitor shall be permitted to interview any of the inmates except in the presence of the Superintendent or any other member of the staff of the home so authorised.
(2)Every inmate newly admitted to a protective home shall be allowed reasonable facilities for seeing or communicating with her relatives, friends or legal advisers with a view to the preparation of an appeal.
(3)Parents and guardians may visit inmates of protective home on Saturdays and Sundays between 4 p.m. and 6 p.m. For every urgent reasons, visitors may be allowed on other days and at other times with the special permission of the Superintendent. The privilege or receiving visitors may be refused on the orders of the Superintendent, as a punishment for misconduct by the inmate, or it is used to introduce any prohibited article into the home or if the parent or guardian has or is likely to have, in the opinion of the Superintendent, a bad influence on an inmate or inmates or for any other sufficient cause. The Superintendent shall record his reasons for such refusal in the office journal.
(4)Every inmate shall be allowed to write or receive a letter once a month during the period of her detention or stay in the home, subject to the condition of good conduct.
(5)If the address of the parents or guardians is known, they shall be given notice of any serious illness of the inmate and the Superintendent shall answer any reasonable enquiries made by the parents or guardians.
(6)Inmates shall be allowed, if they so desire special letter in order to inform the parents or guardians of their transfer from one protective home to another. This shall not be counted as letter for the purpose of sub-rule (4).
(7)No letter shall be delivered to or sent by an inmate unless the Superintendent has satisfied himself that its transmission is unobjectionable.
(8)Superintendent may at his discretion grant interviews or allow the despatch or receipt of letters as short intervals than those provided in sub-rule (4) inspite of the inmates' misconduct, if he considers that special or urgent grounds exist for such concession.
(9)A register shall be maintained by the Superintendent for recording the visits of parents or guardians of the inmates of the home. Cases of refusal to permit visits shall be recorded in the register with reasons.
(10)A register of correspondence between the inmates and their parents and guardians shall be maintained.