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 0] [Section 81(4)] [Section 81] [Entire Act] State of Chattisgarh - Subsection Section 81(4)(b) in Chhattisgarh Juvenile Justice (Care and Protection of Children) Rules, 2006 (b)The payment shall be made through the institution from where the child was discharged.