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 49 in Jammu and Kashmir Juvenile Justice Act, 1997

49. Placing out on licence.

(1)When a juvenile is kept in a juvenile home or special home the Government may, if it so thinks fit, release the juvenile from the juvenile home or special home and grant him a written licence for such period and on such conditions a may be specified in the licence permitting him to live with, or under the supervision of any responsible person named in the licence willing to receive and take charge of him with a view to educate him and train for some useful trade or calling.
(2)Any licence so granted under sub-section (1) shall be in force for the period specified in the licence or until revoked or forfeited by the breach of any of the conditions on which it was granted.
(3)The Government may, at any time, by order in writing revoke any such licence and order the juvenile to return to the juvenile home or special home from which he was released or to any other juvenile home or special home and shall be so at the desire of the person with whom or under whose supervision the juvenile has been permitted to live in accordance with a licence granted under sub-section (1).
(4)When a licence has been revoked or forfeited and the juvenile refuses or fails to return to the special home or juvenile home to which he was directed so to return, the Government may, if necessary, cause him to be taken charge of and to be taken back to the special home or juvenile home.
(5)The time during which a juvenile is absent from a special home or juvenile home in pursuance of a licence granted under this section shall be deemed to be part of the time for which he is liable to be kept in custody in the special home or juvenile home:Provided that when a juvenile has failed to return to special home or juvenile home on the licence being revoked or forfeited, the time which elapses after his failure so to return shall be excluded in computing the time during which he is liable to be kept in custody.