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 51] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 51(2) in Jammu and Kashmir Juvenile Justice (Care and Protection of Children) Act, 2013

(2)No appeal shall lie from-
(a)any order of acquittal made by the Board in respect of a juvenile alleged to have committed an offence ; or
(b)any order made by a Committee in respect of a finding that a person is not a neglected juvenile.