Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 72(1)] [Section 72] [Entire Act] Union of India - Subsection Section 72(1)(i) in The Juvenile Justice (Care and Protection of Children) Model Rules, 2016 (i)on receipt of a child in an institution, the Person-in-charge shall deposit the money belonging to the child in the bank account of the child;