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 2C in The Child Labour (Prohibition And Regulation) Rules, 1988

2C. Child to work as an artist.

(1)Subject to the provisions of section 3, a child may be allowed to work as an artist subject to the following conditions, namely: -
(a)no child shall be allowed to work for more than five hours in a day, and for not more than three hours without rest;
(b)any producer of any audio -visual media production or any commercial event involving the participation of a child, shall involve a child in participation only after obtaining the permission from the District Magistrate of the district where the activity is to be performed, and shall furnish to the District Magistrate before starting the activity an undertaking in Form C and the list of child participants, consent of parents or guardian, as the case may be, name of the individual from the production or event who shall be responsible for the safety and security of the child, and ensure that all screening of his films and television programmes shall be made with a disclaimer specifying that if any child has been engaged in the shooting, then, all the measures were taken to ensure that there has been no abuse, neglect or exploitation of such child during the entire process of the shooting;
(c)the undertaking referred to in clause (b) shall be valid for six months and shall clearly state the provisions for education, safety, security and reporting of child abuse in consonance with the guidelines and protection policies issued by the Central Government from time to time for such purpose including -
(i)ensuring facilities for physical and mental health of the child;
(ii)timely nutritional diet of the child;
(iii)safe, clean shelter with sufficient provisions for daily necessities; and
(iv)compliance to all laws applicable for the time being in force for the protection of children, including their right to education, care and protection, and against sexual offences;
(d)appropriate facilities for education of the child to be arranged so as to ensure that there is no discontinuity from his lessons in school and no child shall be allowed to work consecutively for more than twenty-seven days;
(e)one responsible person be appointed for maximum of five children for the production or event, so as to ensure the protection, care and best interest of the child;
(f)at least twenty per cent, of the income earned by the child from the production or event to be directly deposited in a fixed deposit account in a nationalised bank in the name of the child which may be credited to the child on attaining majority; and
(g)no child shall be made to participate in any audio visual and sports activity including informal entertainment activity against his will and consent.
(2)For the purposes of clause (c) to the Explanation to sub-section (2) of section 3, the expression such other activity? contained therein, shall mean -(i) any activity where the child himself is participating in a sports competition or event or training for such sports competition or event;
(ii)cinema and documentary shows on television including reality shows, quiz shows, talent shows; radio and any programme in or any other media;
(iii)drama serials;
(iv)participation as anchor of a show or events; and
(v)any other artistic performances which the Central Government permits in individual cases, which shall not include street performance for monetary gain.]