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 2(1)] [Section 2] [Entire Act]

Union of India - Subsection

Section 2(1)(xii) in The Juvenile Justice (Care and Protection of Children) Model Rules, 2016

(xii)"Person-in-charge" means a person appointed for the control and management of the Child Care Institution;