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 3] [Entire Act]

State of Jammu-Kashmir - Section

Section 21 in Jammu and Kashmir Juvenile Justice Act, 1997

21. Orders that may be passed regarding delinquent juveniles.

(1)Where a Juvenile Court is satisfied on inquiry that a juvenile has committed an offence, then, notwithstanding anything to the contrary contained in any other law for the time being in force, the Juvenile Court may, if it so thinks fit
(a)allow the juvenile to go home after advice or admonition;
(b)direct the juvenile to be released on probation of good conduct and placed under the care of any parent, guardian or other fit person on such parent, guardian or other fit person executing a bond, with or without surety as that Court may require, for the good behaviour and well being of the juvenile for any period not exceeding three years;
(c)direct the juvenile to be released on probation of good conduct and placed under the care of any fit institution for the good behaviour and well being of the juvenile for any period not exceeding three years;
(d)make an order directing the juvenile to be sent to a special home;
(i)in the case of boy over fourteen years of age or of a girl over sixteen years of age, for a period of not less than three years;
(ii)in the case of any other juvenile, for the period until he ceases to be juvenile:
Provided that the Juvenile Court 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:Provided further that the Juvenile Court may, for reasons to be recorded, extend the period of such stay, but in no case the period of stay shall exceed beyond the time when the juvenile attains the age of eighteen years, in the case of a boy, or twenty years, in the case of a girl;
(e)order the juvenile to pay a fine if he is over fourteen years of age and earns money.
(2)Where an order under clause (b), clause (c) or clause (e) of sub-section (1) is made, the Juvenile Court may, if it is of the opinion that in the interests of the juvenile and of the public it is expedient so to do in addition make an order that the delinquent juvenile shall remain under the supervision of a Probation Officer named in the order, during such period not exceeding three years, as may be specified therein, and may in such supervision orders impose such conditions as it deems necessary for the due supervision of the delinquent juvenile:Provided that if at any time afterwards it appears to the Juvenile Court on receiving a report from the Probation Officer or otherwise, that the delinquent juvenile has not been of good behaviour during the period of supervision or that the fit institution under whose care the juvenile was placed is no longer able or willing to ensure the good behaviour and well being of the juvenile, it may, after making such enquiry as it deems fit, order the delinquent juvenile to be sent to a special home.
(3)The Juvenile Court making a supervision order under sub-section (2), shall explain to the juvenile and the parent, guardian or other fit institution, as the case may be, under whose care the juvenile has been placed, the terms and conditions of the order and shall forthwith furnish one copy of the supervision order to the juvenile, the parent, guardian or other fit person or fit institution, as the case may be, the sureties, if any, and the Probation Officer.
(4)In determining the special home, or any person or institution to whose custody a juvenile is to be committed or entrusted under this Act, the Court shall pay due regard to the religious denomination of the juvenile to ensure that religious instruction contrary to the religious persuation of the juvenile is not imparted to him.