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 33] [Entire Act]

Union of India - Section

Section 61 in The Juvenile Justice (Care and Protection of Children) Act, 2015

61. Court procedure and penalty against payment in consideration of adoption.

(1)Before issuing an adoption order, the court shall satisfy itself that -
(a)the adoption is for the welfare of the child;
(b)due consideration is given to the wishes of the child having regard to the age and understanding of the child; and
(c)that neither the prospective adoptive parents has given or agreed to give nor the specialised adoption agency or the parent or guardian of the child in case of relative adoption has received or agreed to receive any payment or reward in consideration of the adoption, except as permitted under the adoption regulations framed by the Authority towards the adoption fees or service charge or child care corpus.
(2)The adoption proceedings shall be held in camera and the case shall be disposed of by the court within a period of two months from the date of filing.