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 27] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 27(10) in Jammu and Kashmir Juvenile Justice Rules, 2007

(10)Structure. One counsellor can be made in-charge of a cluster of five homes and each home may house 6 to 8 juveniles who may opt to stay together on their own.CHAPTER-VI Miscellaneous