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 48(3)] [Section 48] [Entire Act] State of Haryana - Subsection Section 48(3)(b) in The Haryana Children Act, 1974 (b)a delinquent child to be transferred from one special school to another or from a special school to a children's home;