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 3] [Entire Act]

State of Punjab - Subsection

Section 3(m) in The East Punjab Children Act, 1949

(m)"youthful offender" means any child who has been found to have committed an offence punishable with transportation or imprisonment.