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 44] [Entire Act]

State of Uttar Pradesh - Subsection

Section 44(4) in U.P. Juvenile Justice (Care and Protection of Children) Rules, 2004

(4)Whenever any juvenile or a child, who is a Foreign National is admitted in institution, the Superintendent shall inform the controlling officer, Government through District Magistrate who shall make necessary arrangement to return him to his country.