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 Karnataka - Section

Section 24 in Karnataka Borstal Schools Act, 1963

24. Classification of inmates.

(1)The inmates of a Borstal School shall be divided by the Superintendent according to their industry and good conduct into four grades, namely:-
(a)the penal grade,
(b)the ordinary grade,
(c)the star grade, and
(d)the special star grade.
(2)The privileges of each grade shall be higher than those of the grade preceding, if any.
(3)Every inmate shall, on reception in a Borstal School, be placed in the ordinary grade.
(4)Subject to the general instructions of the Visiting Committee, the Superintendent may promote or reduce any inmate from one grade to another in accordance with the provisions of sub-section (5), and the rules, if any, made under this Act.
(5)Promotions and reductions shall be regulated by a close personal observation of the inmates and shall depend specially on their general behaviour, amenability to discipline and attention to instruction, both literary and industrial.