Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 2(1)] [Section 2] [Entire Act] State of Jharkhand - Subsection Section 2(1)(xiv) in Jharkhand Juvenile Justice (Care and Protection of Children) Rules, 2017 (xiv)"rehabilitation-cum-placement officer" means an officer designated in every Child Care Institution for the purpose of rehabilitation of children;