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 53] [Entire Act]

Union of India - Subsection

Section 53(1) in The Juvenile Justice (Care and Protection of Children) Act, 2015

(1)The services that shall be provided, by the institutions registered under this Act in the process of rehabilitation and re-integration of children, shall be in such manner as may be prescribed, which may include-
(i)basic requirements such as food, shelter, clothing and medical attention as per the prescribed standards;
(ii)equipment such as wheel-chairs, prosthetic devices, hearing aids, braille kits, or any other suitable aids and appliances as required, for children with special needs;
(iii)appropriate education, including supplementary education, special education, and appropriate education for children with special needs:
Provided that for children between the age of six to fourteen years, the provisions of the Right of Children to Free and Compulsory Education Act, 2009 shall apply;
(iv)skill development;
(v)occupational therapy and life skill education;
(vi)mental health interventions, including counselling specific to the need of the child;
(vii)recreational activities including sports and cultural activities;
(viii)legal aid where required;
(ix)referral services for education, vocational training, de-addiction, treatment of diseases where required;
(x)case management including preparation and follow up of individual care plan;
(xi)birth registration;
(xii)assistance for obtaining the proof of identity, where required; and
(xiii)any other service that may reasonably be provided in order to ensure the well-being of the child, either directly by the State Government, registered or fit individuals or institutions or through referral services.