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 29] [Entire Act]

Union of India - Subsection

Section 29(1) in Adoption Regulations, 2017

(1)Function towards children: Every Specialized Adoption Agency shall:-
(a)be responsible for the care, protection and well-being of every child in its charge and shall cater to their health needs; emotional and psychological needs; educational and training needs; leisure and recreational activities; protection from any kind of abuse, neglect and exploitation; social mainstreaming and restoration or as the case may be and follow-up;
(b)report all cases of admissions, restorations, transfers, death and adoption of children, as well as about children missing from the institution, if any to the Child Welfare Committee, District Child Protection Unit, State Adoption Resource Agency and the Authority through Child Adoption Resource Information and Guidance System, designated portal for missing child and police;
(c)submit the status of every orphan, abandoned and surrendered child on the Child Adoption Resource Information and Guidance System, which is accessible on the website www.cara.nic.in;
(d)shall upload the certificate, issued by the Child Welfare Committee, declaring the child legally free for adoption in Child Adoption Resource Information and Guidance System within forty-eight hours from the receipt of such certificate;
(e)prepare the Child Study Report of all orphan, abandoned and surrendered children, through its social worker, and upload them in Child Adoption Resource Information and Guidance System, within seven days from the date such children are declared legally free for adoption by the Child Welfare Committee;
(f)arrange medical tests, as provided in Schedule IV, for all children admitted into its home and prepare the Medical Examination Report through its pediatrician or doctor for uploading the same in Child Adoption Resource Information and Guidance System, within seven days from the date such children are declared legally free for adoption by the Child Welfare Committee;
(g)prepare individual care plan for each child following the principle of the best interests of the child and the care options in the following order of preferences:-
(i)restoration to the biological family or legal guardian;
(ii)in-country adoption;
(iii)inter-country adoption;
(iv)foster care; and
(v)institutional care;
(h)create a memory album, which shall include a photo album of the child, history and details of the child's life (details of surrendering parents not to be mentioned), and interests of the child, which shall be handed over to the adoptive family along with the medical history of the child at the time of handing over the child to the prospective adoptive parents in pre-adoption foster care;
(i)make efforts to place each child in adoption, who has been declared legally free for adoption by Child Welfare Committee;
(j)be responsible to complete referral process of a child to prospective adoptive parents and the legal procedure related to adoption as provided in these regulations;
(k)prepare every adoptable child psychologically for his assimilation with the adoptive family, wherever required;
(l)facilitate interaction of the child with prospective adoptive parents, wherever required;
(m)ensure that siblings and twins are placed in the same family, as far as possible;
(n)preserve adoption records in a manner, that such record is accessible to authorized persons only;
(o)facilitate root search by adoptees in the manner as mentioned in regulation 44.