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 1] [Entire Act]

Bombay Presidency - Section

Section 44 in The Bombay Children Act, 1948

44. Examination of police officer or person producing or reporting.

(1)The court before which a child is brought under section 40 or 41 shall examine the police officer [or the Child Welfare Officer (Probation)] [These words and brackets were inserted, by Maharashtra 54 of 1975, Section 25(1)(a).] or the authorised person who brought the child or made the report and record the substance of such examination and shall, as provided in section 43, sent the child to [an Observation Home] [These words were substituted for the words 'a remand home' by Maharashtra 54 of 1975, Section 25(1)(b).] for further inquiries.
(2)On the date fixed for the production of the child or for the inquiry or on any subsequent date to which the proceedings may be adjourned, the Court shall hear and record all evidence which may be adduced and consider any cause which may be shown why an order committing the child to a [Classifying Centre] [These words were substituted for the words Certified School', by Maharashtra 54 of 1975, Section 25(2).] or to the care of a fit person should not be passed and make any further inquiry it thinks fit.