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 46] [Entire Act]

State of Bihar - Subsection

Section 46(7) in The Bihar Juvenile Justice (Care and Protection of Children) Rules, 2003

(7)During the pendency of the order under sub-rule (4), the juvenile or the child shall be sent by the Competent Authority to an observation home or children home.