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 18 in Jammu and Kashmir Juvenile Justice Rules, 2007

18. Release.

(1)The Officer-in-Charge shall maintain a roster of the cases of juveniles to be released on the expiry of the period of stay as ordered by the Board.
(2)Each case shall be placed before the Classification Committee for proper mainstreaming and with regard to cases in which the juvenile or child are kept for the maximum period, action may be initiated six months before they attain the age of eighteen years.
(3)A timely information of the release of a juvenile or child and of the exact date of release shall be given to the parents or guardian and the parents or the guardian shall be invited to come to the institution to take charge of the juvenile or child on that date.
(4)If necessary, the actual expenses of the parents or guardians journey both ways and of the juveniles journey from the institution shall be paid to the parents or guardian by the Officer-in-Charge at the time of the release of the juvenile.
(5)If the parent or guardian, as the case may be, fails to come and take charge of the juvenile on the appointed date, the juvenile child shall be taken by the escort of the institution and, in case of a girl; she shall be escorted by a female escort.
(6)At the time of release or discharge, a juvenile or child may be provided with a set of summer or winter clothing, if the Officer-in-Charge deems it necessary.
(7)If the juvenile or child has no parent or guardian, he may be sent to an aftercare organization or, in the event of employment, to the person who has undertaken to employ the juvenile.
(8)The Officer-in-Charge/Superintendent of Home of a girls institution, subject to the approval of the competent authority, may get suitable girls above the age of eighteen years married according to the procedure laid down by that authority from time to time.
(9)The Officer-in-Charge/Superintendent of Home shall order the discharge of any juvenile, the period of whose detention has expired and inform the competent authority within seven days of the action taken and, if the date of release falls on a Sunday or another public holiday, the juvenile may be released on the preceding day with an entry to that effect being made in the Register of Discharge.
(10)The Officer-in-Charge/Superintendent of Home shall, in appropriate cases, order the payment of subsistence money at such rates as may be fixed from time to time and the railway fare or road fare, or both.
(11)In deserving cases, the Officer-in-Charge/Superintendent of Home may provide the juvenile with such small tools as may be necessary, subject to such maximum cost as may be fixed by the institution to start a business or employment.
(12)The Officer-in-Charge/Superintendent of Home may, subject to the approval of the competent authority, allow at their own request such girls as have no place to go to, to stay in the institution after the period of their stay is over, till the time some other suitable arrangements are made.