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 39] [Entire Act]

State of Haryana - Subsection

Section 39(4) in The Haryana Children Act, 1974

(4)A person may be convinced of an offence under this Section notwithstanding the actual suffering or injury to health was obviated by the action of another person.