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]

Union of India - Section

Section 37 in Adoption Regulations, 2017

37. Central Adoption Resource Authority.

- The Authority shall perform the following functions, in addition to the functions specified in section 68 (1) of the Act, namely:-
(1)monitor and regulate the procedure for in-country adoption;
(2)receive applications of an Non-Resident Indian or Overseas Citizens of India or a foreigner living abroad through authorized adoption agency or Central Authority or the Government department or the Indian diplomatic mission concerned and process the same in terms of section 59 (5) of the Act;
(3)receive and process applications received from a foreigner or an Overseas Citizen of India residing in India for one year or more, and who is interested in adopting a child from India in terms of sub-section (12) of section 59 (12) of the Act;
(4)issue No Objection Certificate in all cases of inter-country adoptions;
(5)issue Conformity Certificate in the inter-country adoption cases under Article 23 of the Hague Adoption Convention in respect of inter-country adoption;
(6)intimate the immigration authorities of India and the receiving country of the child about the inter-country adoption cases;
(7)provide support and guidance to State Adoption Resource Agencies, District Child Protection Units, Specialized Adoption Agencies and other stakeholders of adoption in related matters, through trainings, workshops, exposure visits, consultations, conferences, seminars and other capacity building programmes;
(8)coordinate with State Governments or the State Adoption Resource Agencies and advise them in adoption related matters;
(9)establish uniform standards and indicators, relating to:-
(a)adoption procedure related to orphan, abandoned and surrendered children and also related to relative adoptions;
(b)quality child care standards in Specialized Adoption Agency and Child Care Institution;
(c)monitoring and supervision of service providers;
(d)standardization of documents in cases of adoptions; and
(e)safeguards and ethical practices including online applications for facilitating hassle-free adoptions;
(10)conduct research, documentation and publication on adoption and related matters;
(11)maintain a comprehensive centralized database relating to children and prospective adoptive parents for the purpose of adoption in Child Adoption Resource Information and Guidance System;
(12)maintain a confidential centralized database relating to children placed in adoption and adoptive parents in the Child Adoption Resource Information and Guidance System;
(13)carry out advocacy, awareness and information, education and communication activities for promoting adoption and other non-institutional child care services either by itself or through its associated bodies;
(14)enter into bilateral agreements with foreign Central Authorities as prescribed under the Hague Adoption Convention, wherever necessary;
(15)authorize foreign adoption agencies to sponsor applications of Non-Resident Indian (NRI) or Overseas Citizen of India or foreign prospective adoptive parents for inter-country adoption of Indian children;
(16)set-up counseling Centre in its Head Quarters and support State Adoption Resource Agencies for setting-up of counseling centre at State and District level for:-
(a)counseling of the prospective adoptive parents;
(b)counseling of older children, wherever required;
(c)preparing post-adoption follow-up report, wherever required;
(d)post adoption counseling of adopted children and adoptive parents; and
(e)assisting and counseling of older adoptees in root search.