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 68] [Entire Act]

State of Punjab - Subsection

Section 68(3) in Punjab Juvenile Justice (Care and Protection of Children) Rules, 2014

(3)In case of transfer of management of homes being run by the State Government, to a voluntary organization, the budget, which the State Government was spending on that home, shall be given to the voluntary organization as grant-in-aid under the Memorandum of understanding signed between both the parties describing their role and obligations.