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 39] [Entire Act]

State of Haryana - Subsection

Section 39(4) in Haryana Children Rules, 1974

(4)The period during which child is absent from the institution under sub-rule (1) or sub-rule (3) shall be deemed to be part of the period of his detention in the institution.