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 Bihar - Section

Section 34 in Bihar Juvenile Justice (Care and Protection of Children) Rules, 2015

34. Adoption.

(1)The primary aim of adoption is to provide a child who cannot be cared for by his biological parents with a permanent substitute family.
(2)For all matters relating to adoption, the guidelines issued by the Central Adoption Resource Authority and notified by the Central Government under sub-Section (3) of Section 41 of the Act, shall apply.
(3)In case of orphaned and abandoned children the following procedure shall apply, namely:-
(a)Wherever a Specialized Adoption Agency receives an abandoned child, it shall, within twenty four hours inform the matter to the police station.
(b)Specialized Adoption Agencies shall produce all orphaned and abandoned children who are to be declared legally free for adoption before the Committee within twenty-four hours of receiving such children, excluding the time taken for journey;
(c)A child becomes eligible for adoption when the Committee has completed its inquiry and declares the child legally free for adoption;
(d)Such declaration shall be made in Form XIV;
(e)A child must be produced before the Committee at the time of declaring such child legally free for adoption;
(f)Whenever intimation is received by the police about an abandoned infant, the police shall take charge of the infant and arrange to provide immediate medical assistance and care;
(g)Subsequently, the child shall be placed in a specialized adoption agency or recognized and certified children's home or in a paediatric unit of a Government hospital followed by production of the child before the Committee within twenty four hours;
(h)Carry out procedure for declaring a child abandoned and certifying him legally free for adoption:-
(i)in case of an abandoned child, the recognized agency shall within twenty four hours, report and produce the child before the Committee with the copy of the report filed with the police station in whose jurisdiction the child was found abandoned;
(ii)the Committee will institute a process of inquiry, which shall include a thorough inquiry conducted by the Probation Officer or Child Welfare Officer, as the case may be and who shall give report in Form XIII to the Committee containing the findings within one month;
(iii)there shall be a declaration by the specialized adoption agency, stating that there has been no claimant for the child even after making notification in at least one leading national newspaper and one regional language newspaper for children below two years of age and for children above two years, an additional television or any other prevalent mode or radio announcement and notification to the missing persons squad or bureau shall be made;
(iv)the steps stated in (iii) shall be taken within a period of sixty days from the time when the child is found in case of a child below two years of age and in case of children above two years of age, this period shall be four months;
(v)the period of notification shall run concurrently with the inquiry to be conducted and report submitted under clause (ii) of this sub-rule;
(vi)The Committee shall declare the child legally free for adoption on completion of the process of inquiry, including declaration of the specialized adoption agency made under clauses (ii) and (iii) of this sub-rule;
(vii)No child above seven years who can understand and express his opinion shall be declared free for adoption without his consent recorded before Child Welfare Committee.
(4)In case of surrendered child the following procedure shall apply, namely:-
(a)A surrendered child is one who had been declared as such after due process of inquiry by the Committee and in order to be declared legally free for adoption, a 'surrendered' child shall be any of the following:
(i)born as a consequence of non-consensual relationship;
(ii)born of an unwed mother or out of wedlock;
(iii)a child in whose case one of the biological parents is dead and the living parent is incapacitated to take care;
(iv)a child where the parents or guardians are compelled to relinquish him due to physical, emotional and social factors beyond their control;
(b)serious efforts shall be made by the Committee for counselling the parents, explaining the consequences of adoption and exploring the possibilities of parents retaining the child and if, the parents are unwilling to retain, then, such children shall be kept initially in foster care or arranged for their sponsorship;
(c)if the surrender is inevitable, a deed of surrender in Form XV shall be executed on a non-judicial stamp paper in the presence of the Committee.
(d)the adoption agencies shall wait for completion of two months reconsideration time given to the biological parent or parents after surrender;
(e)in case of a child surrendered by his biological parent or parents, the document of surrender shall be executed by the parent or parents before the Committee;
(f)after due inquiry, the Committee shall declare the surrendered child legally free for adoption in Form XIV as the case may be after a sixty days' reconsideration period as per Central Adoption Resource Agency guidelines.
(5)For the purposes of Section 41 of the Act, 'court' implies a civil court, which has jurisdiction in matters of adoption and guardianship and may include the court of the district judge, family courts and civil court.