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 79] [Entire Act]

State of Madhya Pradesh - Subsection

Section 79(2) in The M.P. Juvenile Justice (Care and Protection of Children) Rules, 2003

(2)Younger children who are not placed in adoption shall preferably be placed with a couple in individual foster care/group foster are till the child is able to return home whenever family circumstances are considered conducive.