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] [Entire Act]

State of West Bengal - Section

Section 3 in The Bengal Orphanages And Widows' Homes Act, 1944

3. Act not to apply to certain institutions.

- Nothing in this Act shall apply to -
(a)a reformatory school, an industrial school or an auxiliary home established or certified by the [State] [Word substituted for the word 'Provincial' by the Adaptation of Laws Order, 1950.] Government under the Bengal Children Act, 1922;
(b)any institution recognised as a place of suitable custody under sub-section (1) of section 28 of the Bengal Children Act, 1922, or under any rule made under clause (b) of sub-section (2) of section 27 of the Bengal Suppression of Immoral Traffic Act, 1933; or
(c)any orphanage or widows' home established and maintained by the [State] [Word substituted for the word 'Provincial' by the Adaptation of Laws Order, 1950.] Government.