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 103] [Entire Act]

Union of India - Section

Section 52 in The Mental Health Act, 1987

52. Provision for appointing guardian of mentally ill person and for manager of property

(1)Where the District Court records a finding that the alleged mentally ill person is in fact mentally ill and is incapable of taking care of himself and of managing his property, it shall make an order for the appointment of a guardian under section 53 to take care of his person and of a manager under section 54 for the management of his property.
(2)Where the District Court records a finding that the alleged mentally ill person is in fact mentally ill and is incapable of managing his property but capable of taking care of himself, it shall make an order under section 54 regarding the management of his property.
(3)Where the District Court records a finding that the alleged mentally ill person is not mentally ill, it shall dismiss the application.
(4)Where the District Court deems fit, it may appoint under sub-section (1) the same person to be the guardian and manager.