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 51] [Entire Act]

State of Uttar Pradesh - Subsection

Section 51(3) in U.P. Juvenile Justice (Care and Protection of Children) Rules, 2004

(3)The probation officer shall not employ a juvenile or children under their supervision for their own purposes or take any private service from them.