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 10] [Entire Act]

Union of India - Section

Section 105 in The Juvenile Justice (Care and Protection of Children) Act, 2015

105. Juvenile justice fund.

(1)The State Government may create a fund in such name as it thinks fit for the welfare and rehabilitation of the children dealt with under this Act.
(2)There shall be credited to the fund such voluntary donations, contributions or subscriptions as may be made by any individual or organisation.
(3)The fund created under sub-section (1) shall be administered by the Department of the State Government implementing this Act in such manner and for such purposes as may be prescribed.