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 59(2)] [Section 59] [Entire Act]

State of Jharkhand - Subsection

Section 59(2)(b) in The Bihar Children Act, 1982

(b)the procedure to be followed by a competent authority in holding inquiries under this Act and the mode of dealing with children suffering from dangerous disease or mental complaints;