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] [Entire Act]

State of Haryana - Section

Section 34 in The Haryana Children Act, 1974

34. Reports to be treated as confidential.

- The report of the probation officer or any circumstance consider by the competent authority under Section 32 shall be treated as confidential :Provided that the competent authority may, if it so thinks fit, communicate the substance thereof to the child or his parent or guardian and may give such person an opportunity of producing such evidence as may be relevant to the matter stated in the report.