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 Odisha - Section

Section 61 in Juvenile Justice (Care and Protection of Children) Orissa Rules, 2002

61. Repeal and Saving.

- The Orissa Juvenile Justice Rules, 1987 is hereby repealed :Provided that notwithstanding such repeal any action taken, order issued, bye-laws made under the provisions of these rules shall, in so far as it is not inconsistent with the provisions of these rules, be deemed to have been taken, issued or made under the provisions of these rules.Form IVide sub-rule (6) of Rule 22ToProbation Officer/Person-in-charge,Voluntary Organisation/Social Worker/Case Worker.Whereas (1) a report/complaint under Section................of the Juvenile Justice (Care and Protection of Children) Act, 2000 has been received from......................in respect of (name of juvenile/child) son/daughter of............residing at.......................................
(2)...............son/daughter of residing at......................has been produced before the Board/Committee under Section of the Juvenile Justice (Care and Protection of Children) Act, 2000.You are hereby directed to enquire into the character and social antecedents of the said juvenile and submit your social investigation report on or before....................or within such time allowed to you by the Board/Committee.Dated this...........day of.........20......Board/Seal
(Signature)Principal Magistrate, Juvenile Justice
Chair-person, Child Welfare CommitteeForm IIVide sub-rule (7) of Rule 22Supervision OrderWhen the Juvenile is placed under the care of a parent, guardian or other fit personProfile No...........of...........26.....Whereas (name of the juvenile/child) has this day found to have committed an offence and has been placed under the care of
(name).............(address) on executing a bond by the said.and the Court is satisfied that it is expedient to deal with the said juvenile/child by making an order placing him/her under supervision.
It is hereby ordered that the said juvenile be placed under the supervision of.............Probation Officer/Case Worker, for a period of...............................subject to the following conditions