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 50] [Entire Act]

State of Andhra Pradesh - Subsection

Section 50(3) in Andhra Pradesh Juvenile Justice (Care and Protection of Children) Rules, 2003

(3)The Chairperson of the Child Welfare Committee shall be at least a graduate with one or more of the qualifications given in sub-rule (1).