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 Punjab - Section

Section 83 in Punjab Juvenile Justice (Care and Protection of Children) Rules, 2014

83. Functions of the Selection Committee.

(1)
(a)For selecting members of the Board or Committee, the Selection Committee shall take into consideration the applications received in this regard in response to a public advertisement made to this effect by the District or State Child Protection Unit or the State Government. The Selection Committee shall also consider the persons for selection, nominated by the Deputy Commissioners concerned, if any, along with the applications received in response to the said advertisement; and
(b)The Selection Committee shall select a panel of names and recommend it to the State Child Protection Unit or State Government, as the case may be, for appointment as members of the Board or Committee.
(2)In the event of any complaint against a member of the Board or Committee, as the case may be, the Selection Committee shall hold necessary inquiry and recommend termination of appointment of such member;
(3)
(a)the Selection Committee, at the time of recommending names for appointment as member of the Board or Committee, as the case may be, shall also prepare a panel of names for each Board or Committee to fill the vacancies, which may arise during the tenure of the Board or Committee;
(b)in the event of a vacancy occurring in the Board or Committee, as the case may be, the District Child Protection Unit shall inform the State Child Protection Unit or State Government, as the case may be, for filling up such vacancy; and
(c)the State Child Protection Unit or State Government, shall fill such vacancies on the basis of the panel of names recommended by the Selection Committee.
(4)The Selection Committee shall recommend names for constitution of the State or a District or a City Inspection Committees as required under section 35.