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 Jharkhand - Section

Section 53 in The Bihar Children Act, 1982

53. Appointment of officers.

(1)The State Government may appoint as many probation officers for the inspection of the special school, children's home, observation homes or after-care organisations and such other officers as it may deem necessary for carrying out the purposes of this Act.
(2)The officers appointed under the Act shall be trained in social work, the relevant qualification will be prescribed under the rule framed under the Act.
(3)It shall be the duty of the probation officer-
(a)to inquire, in accordance with the direction of a competent authority into the antecedents and family history of any child accused of an offence; with a view to assist the authority in making the inquiry;
(b)to visit neglected and delinquent children at such intervals as the probation officer may think fit;
(c)to report to the competent authority as to the behaviour of any neglected or delinquent child;
(d)to advise and assist neglected or delinquent children and if necessary endeavour to find them suitable employment;
(e)where a neglected or delinquent child is placed under the care of any person on certain conditions, to see whether such conditions are being complied with; and
(f)to perform such other duties as may be prescribed.
(4)Any officer empowered in this behalf by the State Government may enter any special school, children's home, observation homes or after care organisation and make a complete inspection thereof in all its departments and of all papers, registers and accounts relating thereto and shall submit the report of such inspection to the State Government.