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] [Entire Act]

Union of India - Subsection

Section 2(c) in The Juvenile Justice (Care And Protection Of Children) Rules, 2007

(c)"best interest of the child" means a decision taken to ensure the physical, emotional, intellectual, social and moral development of juvenile or child;