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 2] [Section 61] [Entire Act]

Union of India - Subsection

Section 61(1) in The Juvenile Justice (Care and Protection of Children) Act, 2000

(1)The State Government [** *] [The words " or local authority" omitted by Act 33 of 2006, Section 5 (w.e.f. 22.8.2006).] may create a Fund under such name as it thinks fit for the welfare and rehabilitation of the juvenile or the child dealt with under this Act.