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 54] [Entire Act]

Union of India - Section

Section 9 in The Juvenile Justice Act, 1986

9. Juvenile homes.

(1)The State Government may establish and maintain as many juvenile home, as may be necessary for the reception of neglected juveniles under this Act.
(2)Where the State Government is of opinion that any institution other than a home established or maintained under sub-section (1) is fit for the reception of the neglected juveniles to be sent there under this Act, it may certify such institution as juvenile home for the purposes of this Act.
(3)Every juvenile home to which a neglected juvenile is sent under this Act shall not only provide juvenile with accommodation maintenance and facilities for education vocational training and rehabilitation, but also provide him with facilities for the development of his character and abilities and give him necessary training for protecting himself against moral danger or exploitation and shall also perform such other functions as may be prescribed to ensure all round growth and development of his personality.
(4)The State Government, by rules made under this Act, provide for the management of juvenile homes, including the standards and the nature of services to be maintained by them and the circumstances under which, and the manner in which, the certification of a juvenile home may be granted or withdrawn.