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 457] [Entire Act]

Union of India - Section

Section 3 in The Juvenile Justice (Care and Protection of Children) Act, 2015

3. General principles to be followed in administration of Act.

- The Central Government, the State Governments, the Board, and other agencies, as the case may be, while implementing the provisions of this Act shall be guided by the following fundamental principles, namely :-
(i)Principle of presumption of innocence. - Any child shall be presumed to be an innocent of any mala fide or criminal intent up to the age of eighteen years.
(ii)Principle of dignity and worth. - All human beings shall be treated with equal dignity and rights.
(iii)Principle of participation. - Every child shall have a right to be heard and to participate in all processes and decisions affecting his interest and the child's views shall be taken into consideration with due regard to the age and maturity of the child.
(iv)Principle of best interest. - All decisions regarding the child shall be based on the primary consideration that they are in the best interest of the child and to help the child to develop full potential.
(v)Principle of family responsibility. - The primary responsibility of care, nurture and protection of the child shall be that of the biological family or adoptive or foster parents, as the case may be.
(vi)Principle of safety. - All measures shall be taken to ensure that the child is safe and is not subjected to any harm, abuse or maltreatment while in contact with the care and protection system, and thereafter.
(vii)Positive measures. - All resources are to be mobilised including those of family and community, for promoting the well-being, facilitating development of identity and providing an inclusive and enabling environment, to reduce vulnerabilities of children and the need for intervention under this Act.
(viii)Principle of non-stigmatising semantics. - Adversarial or accusatory words are not to be used in the processes pertaining to a child.
(ix)Principle of non-waiver of rights. - No waiver of any of the right of the child is permissible or valid, whether sought by the child or person acting on behalf of the child, or a Board or a Committee and any non-exercise of a fundamental right shall not amount to waiver.
(x)Principle of equality and non-discrimination. - There shall be no discrimination against a child on any grounds including sex, caste, ethnicity, place of birth, disability and equality of access, opportunity and treatment shall be provided to every child.
(xi)Principle of right to privacy and confidentiality. - Every child shall have a right to protection of his privacy and confidentiality, by all means and throughout the judicial process.
(xii)Principle of institutionalisation as a measure of last resort. - A child shall be placed in institutional care as a step of last resort after making a reasonable inquiry.
(xiii)Principle of repatriation and restoration. - Every child in the juvenile justice system shall have the right to be re-united with his family at the earliest and to be restored to the same socio-economic and cultural status that he was in, before coming under the purview of this Act, unless such restoration and repatriation is not in his best interest.
(xiv)Principle of fresh start. - All past records of any child under the Juvenile Justice system should be erased except in special circumstances.
(xv)Principle of diversion. - Measures for dealing with children in conflict with law without resorting to judicial proceedings shall be promoted unless it is in the best interest of the child or the society as a whole.
(xvi)Principles of natural justice. - Basic procedural standards of fairness shall be adhered to, including the right to a fair hearing, rule against bias and the right to review, by all persons or bodies, acting in a judicial capacity under this Act.