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 37] [Entire Act]

State of Haryana - Subsection

Section 37(5) in Haryana Children Rules, 1974

(5)No letter shall be delivered to or sent by a child unless the Superintendent has satisfied himself that its transmission is un-objectionable.