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] [Entire Act]

Bengal Presidency - Section

Section 9 in The Bengal Vagrancy Act, 1943

9. Procedure for sending vagrant to vagrants' home.

(1)On receipt of the medical report referred to in sub-section (2) of section 8 the officer-in-charge of a receiving centre shall, as soon as the necessary arrangements can be made, send the vagrant in the prescribed manner to such vagrants' home as the Controller may by general or special order in this behalf direct, and the said officer-in-charge shall along with such vagrant send to the Manager of the said vagrants' home,-
(a)the certified copy of the declaration made under sub-section (1) of section 7 relating to such vagrant which is to be sent to such officer-in-charge under sub-section (3) of the said section, and
(b)the said medical report.
(2)When a vagrant is sent to a vagrants' home under the provisions of subsection (1), he shall be handed over to the custody of the Manager of such vagrants' home and shall be detained therein, or in a vagrants' home to which he may be transferred under section 16, until duly discharged therefrom under section 18.
(3)In issuing any order under sub-section (1), the Controller shall ensure that the following classes of vagrants, namely: -
(a)lepers,
(b)the insane or mentally deficient,
(c)those suffering from communicable diseases other than leprosy.
(d)children, are segregated from each other and from vagrants who do not belong to any of the aforementioned classes and shall also ensure that the male vagrants are segregated from the female vagrants:
Provided that the provisions of this sub-section in respect of children be relaxed as prescribed.