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 30] [Entire Act]

State of West Bengal - Subsection

Section 30(1) in West Bengal Children Act, 1959

(1)If a neglected child has a parent or guardian, the police officer or a person authorised under sub-section (1) of section 29 may, instead of taking the child into custody under that sub-section, make a report to a Court for an inquiry regarding the child.