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 31] [Entire Act]

State of Haryana - Subsection

Section 31(3) in Haryana Juvenile Justice (Care and Protection of Children) Rules, 2002

(3)Such children in crisis situations may live in short-stay homes which may have the requisite facilities for education, vocational training and recreation as well.