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 46(2)] [Section 46] [Entire Act] State of Madhya Pradesh - Subsection Section 46(2)(f) in The M.P. Juvenile Justice (Care and Protection of Children) Rules, 2003 (f)The Officer-in-charge shall verify the orders of the Juvenile Justice Board before receiving the child;