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 4(3)] [Section 4] [Entire Act] State of Haryana - Subsection Section 4(3)(h) in Haryana Juvenile Justice (Care and Protection of Children) Rules, 2002 (h)verification by the Officer-in-charge of the order of the Board, identification marks, register entries, cash, other valuables etc.