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 52] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 52(1) in Jammu and Kashmir Juvenile Justice (Care and Protection of Children) Rules, 2014

(1)The case file of each juvenile or child shall be maintained in the every institution containing the following information :-
(a)report of the person or agency who produced the juvenile before the Board ;
(b)Officer Incharge's, probation officer's or child welfare officer's, counsellor's and case workers report(s);
(c)information from previous institution;
(d)report of the initial interaction with the juvenile, information from family members, relatives, community, friends and miscellaneous information:
(e)source of further information :
(f)observation reports from staff members ;
(g)reports from Medical Officer, drug de-addiction progress reports, progress reports vis-a-vis psychological counselling or any other mental health intervention etc. where applicable:
(h)Intelligence Quotient (1. Q.) testing, aptitude testing, educational or vocational tests ;
(i)social history:
(j)summary and analysis by case worker and Officer Incharge ;
(k)instruction regarding training and treatment programme and about special precautions to be taken :
(l)leave and other privileges granted ;
(m)special achievements and violation of rules, if any;
(n)quarterly progress report;
(o)individual care plan, including pre-release programme, post release plan and follow-up plan ;
(p)leave of absence or release under supervision ;
(q)final discharge;
(r)follow-up reports;
(s)annual photograph;
(t)case history duly filled ;
(u)follow-up report of post release cases as per direction of the competent authority, if any ; and
(v)remarks.