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 30] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 30(h) in Jammu and Kashmir Juvenile Justice (Care and Protection of Children) Rules, 2014

(h)direct the Officer Incharge of children's homes to receive children requiring shelter and care ;