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 17(3)] [Section 17] [Entire Act]

State of Haryana - Subsection

Section 17(3)(d) in Haryana Juvenile Justice (Care and Protection of Children) Rules, 2002

(d)The Officer-in-charge shall also immediately give intimation to nearest Magistrate empowered to hold inquests.