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 Andhra Pradesh - Section

Section 29 in Andhra Pradesh Juvenile Justice (Care and Protection of Children) Rules, 2003

29. Leave of absence.

(1)A Child may be permitted by the Competent Authority to go on leave of absence to appear for examinations or in case of emergencies or special occasions like marriage in the family etc.
(2)The parents or guardian of the child shall submit an application to the Competent Authority, requesting for leave for the child, stating clearly the purpose for the leave and the period of leave. If the Competent Authority, on the basis of the report of the Probation Officer or otherwise, deems it fit to sanction the leave, he shall clearly mention the period of leave and the conditions attached to the leave order. If any of these conditions are violated during the leave period, the child may be recalled to the institution.
(3)The parent or guardian shall arrange to escort the child from and to the institution and bear the travelling expenses. In exceptional cases or during an emergency, the Superintendent may arrange to escort the child to the place of the family and back at State expense, after obtaining orders from the Commissioner.
(4)If the child runs away from his/her home during the leave period, the parent or guardian shall inform the Competent Authority and the Superintendent of the institution immediately and try to trace the child and if found, escort him to the institution. If the parent or guardian do not take proper care of the child during the leave period or do not bring him back to the institution within the stipulated period, leave maybe refused on later occasions. If the child does not return to the institution on expiry of the sanctioned leave, the case shall be referred to the Competent Authority for necessary orders. In case of the children from Special Home or Observation Home, the Police shall be informed immediately for tracing the child and bringing him to the Institution.
(5)In the case of children of the Special Home, the period of such leave shall be deemed to be part of the period of his/ her detention in the institution. The time which elapses after the failure of a child to return to the institution within the stipulated period shall be excluded in computing the period of his/her detention in the institution.