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 10] [Entire Act]

State of Madhya Pradesh - Subsection

Section 10(11) in The M.P. Juvenile Justice (Care and Protection of Children) Rules, 2003

(11)The order to be issued by the Board shall take into account,-
(a)the view of the child;
(b)the best interest of the child;
(c)the fact that detention should be a last resort and for the shortest possible period of time. Only in the case of serious offences or chronic repeaters the Board shall order detention.