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 112] [Entire Act]

Union of India - Section

Section 1 in The Juvenile Justice (Care and Protection of Children) Act, 2015

1. Short title, extent, commencement and application.

(1)This Act may be called the Juvenile Justice (Care and Protection of Children) Act, 2015.
(2)It extends to the whole of India [***] [The words 'except the State of Jammu and Kashmir' omitted by Act No. 34 of 2019, s. 95 and the Fifth Schedule (w.e.f. 31-10-2019)].
(3)It shall come into force on such date as the Central Government may, by notification in the Official Gazette, appoint.
(4)Notwithstanding anything contained in any other law for the time being in force, the provisions of this Act shall apply to all matters concerning children in need of care and protection and children in conflict with law, including -
(i)apprehension, detention, prosecution, penalty or imprisonment, rehabilitation and social re-integration of children in conflict with law;
(ii)procedures and decisions or orders relating to rehabilitation, adoption, re-integration, and restoration of children in need of care and protection.