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 17] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 17(3) in Jammu and Kashmir Juvenile Justice Rules, 2007

(3)The parents or guardian(s) of the juvenile or child may submit an application to the Officer-in-Charge requesting for release of the juvenile or juveniles on leave, stating clearly the purpose for the leave and the period of leave.