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] [Section 80(4)] [Section 80] [Entire Act]

State of Chattisgarh - Subsection

Section 80(4)(ii) in Chhattisgarh Juvenile Justice (Care and Protection of Children) Rules, 2006

(ii)To visit the home of the prospective foster parent/s and confirm that it is likely to meet the requirements of the particular child and that the conditions in it arc satisfactory. The family home should provide adequate rooms based on the number of children with bath and kitchen and provide a safe environment with adequate sanitary and living conditions to promote health and well being of the child. The Home study report of Foster family shall be given in Form XVII to the Child Welfare Committee.