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 2] [Entire Act]

Union of India - Subsection

Section 2(q) in The Beedi and Cigar Workers (Conditions of Employment) Act, 1966

(q)"young person "means a person who has completed fourteen years of age but has not completed eighteen years of age.