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 33] [Entire Act]

State of Madhya Pradesh - Subsection

Section 33(3) in The M.P. Juvenile Justice (Care and Protection of Children) Rules, 2003

(3)The Officer-in-Charge of the institution shall not discharge the admitted child from the institution in any manner without the consent of the Child Welfare Committee.