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 38(2)] [Section 38] [Entire Act] State of Jammu-Kashmir - Subsection Section 38(2)(a) in Jammu and Kashmir Juvenile Justice (Care and Protection of Children) Rules, 2014 (a)Rooms; Each I60sq. ft. for minimum 4 juveniles or children i. e. 2000 sq. ft.; or