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 3(1)] [Section 3] [Entire Act] State of Andhra Pradesh - Subsection Section 3(1)(b) in Andhra Pradesh Juvenile Justice (Care and Protection of Children) Rules, 2003 (b)two social workers, of whom at least one shall be a woman, with the qualifications prescribed under Section 4 of the Act.