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 4] [Entire Act]

State of Madhya Pradesh - Subsection

Section 4(3) in The M.P. Juvenile Justice (Care and Protection of Children) Rules, 2003

(3)The Government shall appoint social worker members to the board, only from the persons recommended by the selection committee. No persons shall be eligible for appointment unless he recommended by the selection committee.