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 9] [Entire Act]

State of Bihar - Subsection

Section 9(b) in Bihar Juvenile Justice (Care and Protection of Children) Rules, 2015

(b)The state government shall set up by notification in official gazette, Juvenile Justice Board under Section 4 of the Act in every district, with requisite infrastructure, human resources and finances for smooth functioning of the Board, as prescribed under the norms of existing scheme, if any, or as may be determined by the state government.