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] [Entire Act]

Union of India - Section

Section 21 in The Reformatory Schools Act, 1897

21. Cancellation of license in case of ill-treatment.-

If it appears to the Superintendent that the employer has illtreated the youthful offender, or has not adequately provided for his lodging and maintenance, the Superintendent may cancel the license.