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 33] [Entire Act]

State of Haryana - Subsection

Section 33(6) in Haryana Juvenile Justice (Care and Protection of Children) Rules, 2002

(6)The scrutinizing agency shall examine all available informations and verify background of the child before making a recommendation to the Board for adoption of the child.