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 80(4)] [Section 80] [Entire Act] State of Chattisgarh - Subsection Section 80(4)(iii) in Chhattisgarh Juvenile Justice (Care and Protection of Children) Rules, 2006 (iii)To ensure at least two persons who have known the foster parent/s well can vouch for his/her good character and suitability to care for the child;