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] [Entire Act]

State of Uttar Pradesh - Section

Section 41 in U.P. Juvenile Justice (Care and Protection of Children) Rules, 2004

41. Prohibition on the use of handcuffs and fetters.

- No juvenile or the child dealt with under the provisions of the Act and rules made thereunder, shall be handcuffed or fettered.