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 1] [Entire Act]

State of Haryana - Section

Section 18 in The Haryana Children Act, 1974

18. Information to parent or guardian and probation officer.

- Where a child is arrested, the officer-in-charge of the police station to which the child is brought shall, as soon as may be after the arrest, inform -
(a)the parent or guardian of the child, if he can be found, of such arrest and direct him to be present at the children's court before which the child will be produced; and
(b)the probation officer of such arrest in order to enable him to obtain information regarding the antecedents and family history of the child and other material circumstances likely to be of assistance to the children's court for making the inquiry.