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 Jammu-Kashmir - Section

Section 5 in The Jammu And Kashmir Juvenile Justice (Care And Protection Of Children) Act, 2013

5. Procedure, etc. in relation to Board

(1)The Board shall meet at such time and shall, observe such rules of procedure in regard to the transaction of business at the meetings, as may be prescribed.
(2)A child in conflict with law may be produced before an individual member of the Board, when the Board is not sitting.
(3)A Board may act notwithstanding the absence of any member of the Board, and no order made by the Board shall be invalid by reason only of the absence of any member during any stage of proceedings:Provided that there shall be at least two members including the Principal Magistrate present at the time of final disposal of the case.
(4)In the event of any difference of opinion among the members of the Board in the interim or final disposition, the opinion of the majority shall prevail, but where there is no such majority, the opinion of the Principal Magistrate, shall prevail.