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 47 in Jammu and Kashmir Juvenile Justice Act, 1997

47. Transfer between juvenile homes, etc. under the Act and juvenile home etc. of like nature in different parts of India.

(1)The Government may direct any neglected juvenile or delinquent juvenile to be transferred from any juvenile home or special home, within the State to any other juvenile home, special home or institution of a like nature in any other State with the consent of the Government of the State.
(2)The Government may, by general order or special order provide for the reception in a juvenile home or special home within the State of a neglected juvenile or delinquent juvenile detained in a juvenile home or special home or institution of a like nature in any other•tate where the Government of that State makes order for such transfer, and upon such transfer the provisions of the Act shall apply to such juvenile as if he had been originally ordered to be sent to such juvenile home or special home under this Act.