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 3] [Entire Act]

State of Haryana - Subsection

Section 3(1) in Haryana Juvenile Justice (Care and Protection of Children) Rules, 2002

(1)The Board shall consist of a Judicial Magistrate of the first class, and two social workers of whom atleast one shall be a woman, forming a bench.