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 5] [Entire Act]

State of Madhya Pradesh - Subsection

Section 5(2) in The M.P. Bhiksha Vritti Nivaran Niyam, 1977

(2)In pursuance of sub-rule (1) no person shall be kept with person or persons not of the same sex :Provided that nothing in this sub-rule shall apply to a child under twelve years of age.