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 Jammu-Kashmir - Section

Section 59 in Jammu and Kashmir Juvenile Justice (Care and Protection of Children) Act, 2013

59. Fund.

(1)The Government may create a Fund under such name as it thinks fit for the welfare and rehabilitation of the juvenile or the child dealt with under the 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 advisory board in such manner and for such purposes as may be prescribed.