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 34] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 34(4) in Jammu and Kashmir Juvenile Justice (Care and Protection of Children) Rules, 2014

(4)There shall be separate shelter homes for girls and boys as per rule 33 (1) of these rules.