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 11] [Section 2] [Entire Act]

Union of India - Subsection

Section 2(e) in The Juvenile Justice Act, 1986

(e)"delinquent juvenile" means a juvenile who has been found to have committed an offence;