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 Uttar Pradesh - Section

Section 52 in U.P. Juvenile Justice (Care and Protection of Children) Rules, 2004

52. Duties of Case Workers/Child Welfare Officer.

- The general duties, functions and responsibilities of Case Worker or child welfare officer shall be as follows:-
(a)Making social investigation of the juvenile or the child through personal interview and from the family, social agencies and other sources;
(b)Clarifying problems of the juvenile or the child and dealing with their difficulties in institutional life;
(c)Participating in the orientation, monitoring, education, vocational and rehabilitation programmes.
(d)Establishing co-operation and understanding between the juvenile or the child and the Superintendent;
(e)Assisting the juvenile or the child to develop contacts with family and also providing assistance to family members;
(f)Participating in the pre-release programme and helping the juvenile or the child to establish contacts which can provide emotional and social support to juvenile or child after their release;
(g)Ensuring that the children's need of food and cloth are met as per the specified standard;
(h)Ensure the cleanliness of the premises and maintenance of physical infrastructure including provisions of water and electricity.