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 6] [Entire Act]

State of Bihar - Subsection

Section 6(3) in Bihar Juvenile Justice (Care and Protection of Children) Rules, 2015

(3)Any re-appointment of the member of the Board shall be on the basis of his performance appraisal by the District Child Protection Unit or the State Government and on the recommendation of the Selection Committee set up under Rule 89 of these Rules and the performance assessment of members of the Board shall necessarily assess their participation in the proceedings of the Board and contribution in case disposal;