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(2)] [Section 17] [Entire Act]

State of Bihar - Subsection

Section 17(2)(d) in The Bihar Juvenile Justice (Care and Protection of Children) Rules, 2003

(d)The Officer-in-Charge shall hold an inquiry about such escape and send his report to the Board and the authorities concerned.