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 50] [Entire Act]

Union of India - Subsection

Section 50(2) in The Juvenile Justice (Care and Protection of Children) Act, 2015

(2)The State Government shall designate any Children's Home as a home fit for children with special needs delivering specialised services, depending on requirement.