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 63] [Entire Act]

State of Chattisgarh - Subsection

Section 63(3) in Chhattisgarh Juvenile Justice (Care and Protection of Children) Rules, 2006

(3)The Juvenile/child in an institution can be transferred to any other institution by the Commissioner/Director of Social Welfare Department. The proposal for transfer of juvenile child shall be made by the Superintendent with proper justification.