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 Punjab - Subsection

Section 51(4) in Punjab Juvenile Justice (Care and Protection of Children) Rules, 2014

(4)In the districts, where District Child Protection Unit is not constituted, the District Magistrate or Collector or his nominee shall be the Chairperson of this Committee.