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 46] [Entire Act]

State of Odisha - Subsection

Section 46(5) in Juvenile Justice (Care and Protection of Children) Orissa Rules, 2002

(5)Any breach of a bond or undertaking or of both given under sub-rule (3) above shall render the juvenile/child liable to be brought before the competent authority, who may make an order directing the juvenile/child to be sent to home.