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 Maharashtra - Section

Section 79 in The Maharashtra Juvenile Justice (Care and Protection of Children) Rules, 2002

79. Foster Care.

(1)A child to be placed under short-term foster care shall be done according to the procedure laid down in clause (f) of sub-rule (10) of rule 78, and the short-term foster care period shall not exceed four months.
(2)The temporary foster care shall be carried out, as given in sub-section (2) of section 42 of the Act, by the competent authority under the supervision of a Probation Officer or case worker or social worker, as the case may be, in Form VI and the total period of temporary foster care shall not exceed five years.
(3)The following criteria shall be applied for selection of families for temporary foster care,-
(a)Foster parent or parents shall have stable emotional adjustment within the family.
(b)Foster parent or parents shall have income to meet their needs and not dependent on the foster care maintenance payments.
(c)The monthly family income shall not be less than rupees five thousand.
(d)Medical reports of all the members of the family residing in the premises shall be obtained including checks on Human Immuno Deficiency Virus (HIV), Tuberculosis (TB) and Hepatitis B to determine that they are medically fit.
(e)A review of progress made by the child shall be done at regular intervals of not less than once in a year.
(f)The foster mother shall have experience in child caring and the capacity to provide good childcare.
(g)The foster mother should be physically, mentally and emotionally stable;
(h)The home should have adequate space and physical facilities;
(i)The foster care family should be willing to follow rules laid down including regular visits to paediatrician, maintenance of child health, record etc;
(j)The family should be willing to sign an agreement and to return the child to the agency whenever called to do so;
(k)The foster mother should be willing to attend training or orientation programmes;
(l)The foster parents or parents should be willing to take the child for regular (at least once a month in the case of infants) checkups to a paediatrician approved by the agency.
(4)There shall be regular monitoring and supervision carried out by the Probation Officer or the Child Welfare Officer, as the case may be.