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]

State of Jammu-Kashmir - Section

Section 10 in Jammu and Kashmir Juvenile Justice Act, 1997

10. Special homes.

(1)The Government may establish and maintain as many special homes as may be necessary for the reception of delinquent juveniles under this Act.
(2)Where the Government is of opinion that any institution other than a home established or maintained under sub-section (1) is fit for the reception of the delinquent juveniles to be sent there under this Act, it may certify such institution as a special home for the purposes of this Act.
(3)Every special home to which a delinquent juvenile is sent under this Act shall not only provide the juvenile with accommodation, maintenance and facilities for education, vocational training and rehabilitation, but also provide him with facilities for the development of his character and abilities and give him necessary training for his reformation and shall also perform such other functions as may be prescribed to ensure all round growth and development of his personality.
(4)The Government may by rules made under this Act, provide for the management of special homes, including the standards and the nature of services to be maintained by them and the circumstances under which and the manner in which, the classification of a special home may be granted or withdrawn.
(5)The rules made under sub-section (4) may also provide for the classification and separation of delinquent juveniles on the basis of age and nature of offences committed by them.