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 1] [Section 6] [Entire Act]

Union of India - Subsection

Section 6(2) in The Juvenile Justice (Care And Protection Of Children) Rules, 2007

(2)A social worker being a member of the Board shall be eligible for appointment for a maximum of two consecutive terms.