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] [Section 80(4)] [Section 80] [Entire Act]

State of Chattisgarh - Subsection

Section 80(4)(h) in Chhattisgarh Juvenile Justice (Care and Protection of Children) Rules, 2006

(h)The Child Welfare Committee alongwith the Placement agencies/ Children's Home shall develop a procedure for participation with the foster family in a periodic mutual review. This review will evaluate the strengths and needs of the foster family for caring for the child and the relationship between the competent authority or agency and the foster family.