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 40] [Entire Act]

State of Maharashtra - Subsection

Section 40(2) in The Maharashtra Juvenile Justice (Care and Protection of Children) Rules, 2002

(2)Leave of absence for short periods not exceeding seven days excluding the journey time in a year may be recommended by the Officer-in-Charge, but granting of such leave shall be at the discretion of the sanctioning authority and it can not be claimed as a right.