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 2] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 2(h) in The Jammu And Kashmir Prevention Of Beggary Act, 1960

(h)"Children's Home" means a place notified by the Government as suitable for the reception of beggars below the age of 14 years and not suffering from any infectious or contagious disease.