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 3(2)] [Section 3] [Entire Act]

State of Uttar Pradesh - Subsection

Section 3(2)(b) in U.P. Children Act, 1951

(b)order his parent or guardian, if any, to enter into a recognizance to exercise proper care and guardianship for specified period not exceeding three years, or