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 10] [Entire Act]

State of Madhya Pradesh - Subsection

Section 10(17) in The M.P. Juvenile Justice (Care and Protection of Children) Rules, 2003

(17)The Officer-in-Charge of an institution certified as Special Home under sub-section (2) of Section 9 of the Act shall be informed in advance by the Board before any child is committed to it.