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 1] [Entire Act]

State of Jharkhand - Section

Section 10 in The Bihar Children Act, 1982

10. Special Schools.

(1)The State Government may establish and maintain as many special schools as may be necessary for the reception of delinquent children under this Act.
(2)Where the State Government is of opinion that any institution other than an institution established under sub-section (1) is fit for the reception of the
(3)Every special school to which a delinquent child is sent under this Act shall not only provide the child with accommodation, education but also provide with facilities for maintenance, facilities for the development of his character and abilities and give him necessary training for his reformation and shall also perform such other function as may be prescribed to ensure his proper growth and development.
(4)The State Government may by rules made under this Act provide for the management of special school and the standard form of circumstances under which and the manner in which the certificate of a special school may be granted or withdrawn.