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 21] [Entire Act]

State of Odisha - Subsection

Section 21(8) in Juvenile Justice (Care and Protection of Children) Orissa Rules, 2002

(8)The registered voluntary organisation shall prepare a report narrating the circumstances of apprehension and office committed and produces the juvenile before the Board/Police with the report.