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 24] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 24(3) in Jammu and Kashmir Juvenile Justice (Care and Protection of Children) Rules, 2014

(3)The Chairperson and members of the Committee shall be eligible for re-appointment up to three consecutive terms or tilt they attain the age of 65 years, whichever is earlier.