Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 94(2)] [Section 94] [Entire Act] State of Maharashtra - Subsection Section 94(2)(c) in The Bombay Children Act, 1948 (c)by a Presidency Magistrate or a Court of Session, an appeal shall lie to the High Court.