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 37] [Section 2] [Entire Act]

Union of India - Subsection

Section 2(12) in The Juvenile Justice (Care and Protection of Children) Act, 2015

(12)"child" means a person who has not completed eighteen years of age;