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 46] [Entire Act]

State of Maharashtra - Subsection

Section 46(3) in The Maharashtra Juvenile Justice (Care and Protection of Children) Rules, 2002

(3)The boxes shall be opened once in a fortnight by the District Women and Child Development Officer and sent to the State Advisory Board for review and action. The name of the complainant shall be kept confidential.