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 Uttar Pradesh - Section

Section 23 in U.P. Juvenile Justice (Care and Protection of Children) Rules, 2004

23. Child Welfare Committee.

(1)The Chairperson and members of the committee shall be appointed on the recommendation of a Selection Committee constituted by the State Government for the purpose.
(2)The Selection Committee shall consist of following seven members, namely:-
(i)a retired Judge of the High Court or retired Secretary to the State Government having experience in social welfare shall be the Chairperson of the Selection Committee;
(ii)two representatives of reputed non-governmental organizations working in the area of child welfare;
(iii)a representative from an academic body;
(iv)two representatives of the Woman and Child Welfare Department of the State Government; and
(v)a representative of the State Human Rights Commission or such recognized agency or cell or a retired Special Judicial Magistrate.
(3)The Selection Committee shall take into consideration the panel of names recommended by the concerned District Magistrate who could be considered for selection of members of the committee.
(4)The Selection Committee shall also prepare a list of names for each committee to fill in vacancies, that may arise during the tenure of the committee.
(5)A person to be selected as a member of the committee shall have either of the following qualifications, in addition to five years experience in their respective field, namely:-
(a)a respectable, well educated citizen with the background of special knowledge of social work, child psychology, education, sociology or home science; or
(b)a teacher or a doctor or a senior retired public servant who has been involved in work concerning child welfare; or
(c)a social worker of repute, who has been directly engaged in child welfare.
(6)The Chairperson of the Committee shall be at least a graduate and shall not be below 45 years and not more than 65 years of age with either of the qualifications given in sub-rule (5).
(7)The committee shall have a tenure of three years and the appointment of members shall be co-terminus with the tenure of the committee.
(8)A member of the committee shall be eligible for appointment for a maximum of two terms.
(9)A member may resign at any time by giving one month's notice in writing.
(10)Any causal vacancy in the committee may be filled by appointment of another person from the list or panel prepared by the Selection Committee and shall hold office for the remaining term of the committee.
(11)A member of the committee shall not be less than 24 years and not be more than 65 years of age at the time of appointment.