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 10(1)] [Section 10] [Entire Act] State of Uttar Pradesh - Subsection Section 10(1)(c) in U.P. Juvenile Justice (Care and Protection of Children) Rules, 2004 (c)A system is evolved for referral of cases with deteriorating health or serious cases to the nearest civil hospital or recognized treatment centres.