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 15] [Entire Act]

State of Haryana - Subsection

Section 15(1) in Haryana Juvenile Justice (Care and Protection of Children) Rules, 2002

(1)The Officer-in-charge shall see that every juvenile received in the institution is searched, his personal effects inspected and a money or valuables found with or on the person of the juvenile is kept in the safe custody of the Officer-in-charge.