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 10A] [Entire Act]

State of Jharkhand - Subsection

Section 10A(3) in Jharkhand Juvenile Justice (Care and Protection of Children) Rules, 2017

(3)While making the preliminary assessment, the child shall be presumed to be innocent unless proved otherwise.