Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 1] [Section 8(3)] [Section 8] [Entire Act] Union of India - Subsection Section 8(3)(b) in The Reformatory Schools Act, 1897 (b)regulating the periods for which youthful offenders may be sent to such schools according to their ages or other considerations.