[Cites 0, Cited by 440]
[Entire Act]
Union of India - Section
Section 15 in The Juvenile Justice (Care and Protection of Children) Act, 2000
15. Order that may be passed regarding juvenile
| Prior to its substitution, Clause (g) read as under:-(g) make an order directing the juvenile to be sent to a special home,-(i) in the case of juvenile, over seventeen years but less than eighteen years of age for a period of not less than two years;(ii) in case of any other juvenile for the period until he ceases to be a juvenile:Provided that the Board may, if it is satisfied that having regard to the nature of the offence and the circumstances of the case it is expedient so to do, for reasons to be recorded, reduce the period of stay to such period as it thinks fit.". |