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] [Section 86] [Entire Act]

Union of India - Subsection

Section 86(2) in The Juvenile Justice (Care And Protection Of Children) Rules, 2007

(2)The general duties and functions of the Officer-in-Charge shall include-
(a)compliance with provisions of the Act and the rules and orders made thereunder;
(b)compliance with the orders of the Board or Committee;
(c)providing homely atmosphere of love, affection, care, development and welfare for juveniles or children;
(d)maintaining minimum standards of care in the institution;
(e)proper maintenance of buildings and premises;
(f)security measures and periodical inspection, including daily inspection and rounds of the institution, proper storage and inspection of food stuffs as well as food being served;
(g)supervision and monitoring of juveniles' or children's discipline and well being;
(h)planning implementation and co-ordination of all institutional activities, programmes and operations, including training and treatment programmes or correctional activities as the case may be;
(i)prompt action to meet emergencies;
(j)ensuring accident and fire preventive measures within the institutional premises;
(k)stand-by arrangements for water storage, power plant, emergency lighting;
(l)careful handling of plants and equipments;
(m)segregation of a juvenile or child suffering from contagious or infectious diseases;
(n)observance and follow-up of daily routine;
(o)filing of monthly report of juvenile or child in the case file;
(p)organise local and national festivals in the institution;
(q)organise trips or excursions or picnics for juveniles or children;
(r)preparation of budget and control over financial matters;
(s)allocation of duties to personnel;
(t)supervision over office administration, including attending to personnel welfare and staff discipline;
(u)prompt, firm and considerate handling of all disciplinary matters;
(v)organise the meetings of the Management Committee set up under rule 55 of these rules and provide necessary support;
(w)maintenance of all records and registers required under the Act and the rules and monthly verification of the same by the Management Committee set up under rule 55 of these rules;
(x)liaison, co-ordination and co-operation with the District Child Protection Unit or State Government as and when required; and
(y)co-ordination with the legal officer in the District Child Protection Unit to ensure that every juvenile is legally represented and provided free legal aid and other necessary support or, where the District Child Protection Unit has not been set up, services of the District or State Legal Services Authority shall be made available.