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 40 in The Jammu And Kashmir Juvenile Justice (Care And Protection Of Children) Act, 2013

40. Restoration

(1)Restoration of and protection to a child shall be the prime objective of any children's home or the shelter home.
(2)The children's home or a shelter home, as the case may be, shall take such steps as are considered necessary for the restoration of and protection to a child deprived of this family environment temporarily or permanently where such child is under the care and protection of a children's home or a shelter home, as the case may be.
(3)The Committed shall have the powers to restore any child in need of care and protection to his parent, guardian, fir person or fir institution, as the case may be, and give item suitable directions.Explanation: For the purpose of this section "restoration of and protection of a child" means restoration to-
(a)parents;
(b)guardian;
(c)fit person;
(d)fit institution.