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 12] [Entire Act]

State of Haryana - Subsection

Section 12(3) in The Haryana Children Act, 1974

(3)Every child taken charge of under sub-section (1), shall be brought before the Board within a period of twenty-four hours of taking such charge excluding the time necessary for the journey.