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 Jammu-Kashmir - Section

Section 7 in Jammu and Kashmir Juvenile Justice Act, 1997

7. Powers of Board and Juvenile Court.

(1)Where a Board or a Juvenile Court has been constituted for any area, such Board or Court, shall, notwithstanding anything contained in any other law for the time being in force but save as otherwise expressly provided in this Act, have power to deal exclusively with all proceedings under this Act relating to neglected Juveniles or delinquent Juveniles, as the case may be:Provided that a Board or a Juvenile Court may, if it is of opinion that it is necessary so to do having regard to the circumstances of the case, transfer any proceedings to any Juvenile Court or Board, as the case may be:Provided further that where there is any difference of opinion between a Board and Juvenile Court regarding the transfer of any proceedings under the first proviso, it shall be referred to the Chief Judicial Magistrate for decision, and in a case where the District Magistrate is functioning as a Board or a Juvenile Court, such difference of opinion shall be referred to the Court of Session, and the decision of the Chief Judicial Magistrate or, as the case may be, the Court of Session on such reference shall be final.
(2)Where no Board or Juvenile Court has been constituted for any area, the powers conferred on the Board or the Juvenile Court by or under this Act shall be exercised in the area, only by the following namely:
(a)the District Magistrate; or
(b)the Sub-Divisional Magistrate; or
(c)any Judicial Magistrate of the first class.
(3)The powers conferred on the Board or Juvenile Court by or under this Act, may also be exercised by the High Court and the Court of Session, when the proceeding comes before them in appeal, revision or otherwise.