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 62] [Entire Act]

State of Madhya Pradesh - Subsection

Section 62(6) in The M.P. Juvenile Justice (Care and Protection of Children) Rules, 2003

(6)During the pendency of the orders under sub-rule (3), the child shall be sent by the competent authority to an Observation Home/Children Home.