Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 48(2)] [Section 48] [Entire Act] Bengal Presidency - Subsection Section 48(2)(m) in Bengal Children Act, 1922 (m)prescribing the punishment of offences committed by the inmates of reformatory and industrial schools;