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 42] [Entire Act]

State of Andhra Pradesh - Subsection

Section 42(5) in Andhra Pradesh Juvenile Justice (Care and Protection of Children) Rules, 2003

(5)The enquiry by the Child Welfare Committee on the genuineness of the surrender shall be made as expeditiously as possible but not later than three months from the date of the application for surrender of the child.