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] [Entire Act]

State of Haryana - Section

Section 14 in Haryana Juvenile Justice (Care and Protection of Children) Rules, 2002

14. Prohibited Articles. [Section 68(2)(iii)(iv)].

- No person shall bring into the institution the following prohibited articles, namely :-
(a)fire-arms or other weapons, whether requiring license or not (like lathi, spears, swords etc.)
(b)alcohol and spirit of every description;
(c)bhang, ganja, opium and other narcotic or psychotropic substances;
(d)tobacco; or
(e)any other article specified in this behalf by the State Government by a general or special order.