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 26] [Entire Act]

State of Haryana - Subsection

Section 26(3) in Haryana Juvenile Justice (Care and Protection of Children) Rules, 2002

(3)In case the Committee is not sitting, the child shall be kept in a place of safety and provided with all basic facilities and adequate protection.