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 2106] [Entire Act]

Union of India - Section

Section 12 in The Juvenile Justice Act, 1986

12. After-care organisations.

- The State Government may, by rules made under this Act, provide-
(a)for the establishment or recognition of after-care organisations and the powers that may be exercised by them for effectively carrying out their functions under this Act;
(b)for a scheme of after-care programme to be followed by such aftercare organisations for the purpose of taking care of juveniles after they leave juvenile homes or special homes and for the purpose of enabling them to lead an honest, industrious and useful life;
(c)for the preparation of submission of a report by the probation officer in respect of each juvenile prior to his discharge from a juvenile home or special home, as the case may be, regarding the necessity and nature of after-care of such juvenile, the period of such after-care, supervision thereof and for the submission of a report by the probation officer on the progress of each such juvenile;
(d)for the standards and the nature of services to be maintained by such after-care organisations;
(e)for such other matters as may be necessary for the purpose of effectively carrying out the scheme of after care programme of juveniles.