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]

State of Bihar - Subsection

Section 2(e) in The Bihar Juvenile Justice (Care and Protection of Children) Rules, 2003

(e)"Officer-in-Charge" (nomenclature as used by the State Government) means a person appointed for the control and management of the institution;