Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 61(3)] [Section 61] [Entire Act] State of Bihar - Subsection Section 61(3)(v) in Bihar Juvenile Justice (Care and Protection of Children) Rules, 2015 (v)the Board or Committee shall transfer such a juvenile or child to another institution or place of safely or fit person;