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 19(2)] [Section 19] [Entire Act]

State of Andhra Pradesh - Subsection

Section 19(2)(a) in Andhra Pradesh Orphanages and other Charitable Homes (Supervision and Control) Rules, 1999

(a)A boy or a girl who is an orphan and who is not remanded to the Juvenile Home under the Juvenile Offenders Act.