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 166] [Entire Act]

Union of India - Section

Section 64 in The Juvenile Justice (Care and Protection of Children) Act, 2000

64. Juvenile in conflict with law undergoing sentence at commencement of this Act

.In any area in which this Act is brought into force, the State Government [* * *] [The words " or the local authority" omitted by Act 33 of 2006, Section 5 (w.e.f. 22.8.2006).] [shall direct] [Substituted by Act 33 of 2006, Section 25, for " may direct" (w.e.f. 22.8.2006).] that a juvenile in conflict with law who is undergoing any sentence of imprisonment at the commencement of this Act, shall, in lieu of undergoing such sentence, be sent to a special home or be kept in fit institution in such manner as the State Government [* * *] [The words " or the local authority" omitted by Act 33 of 2006, Section 5 (w.e.f. 22.8.2006).] thinks fit for the remainder of the period of the sentence;and the provisions of this Act shall apply to the juvenile as if he had been ordered by the Board to be sent to such special home or institution or, as the case may be, ordered to be kept under protective care under sub-section (2) of section 16 of this Act.[Provided that the State Government, or as the case may be the Board, may, for any adequate and special reason to be recorded in writing, review the case of a juvenile in conflict with law undergoing a sentence of imprisonment, who has ceased to be so on or before the commencement of this Act, and pass appropriate order in the interest of such juvenile.Explanation. In all cases where a juvenile in conflict with law is undergoing a sentence of imprisonment at any stage on the date of commencement of this Act, his case including the issue of juvenility, shall be deemed to be decided in terms of clause (l) of section 2 and other provisions contained in this Act and the rules made thereunder, irrespective of the fact that he ceases to be a juvenile on or before such date and accordingly he shall be sent to the special home or a fit institution, as the case may be, for the remainder of the period of the sentence but such sentence shall not in any case exceed the maximum period provided in section 15 of this Act.] [Inserted by Act 33 of 2006, Section 25 (w.e.f. 22.8.2006).]