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 49] [Entire Act]

State of Bihar - Subsection

Section 49(3) in Bihar Juvenile Justice (Care and Protection of Children) Rules, 2015

(3)Superintendent of the institution shall make reasonable efforts for placement of children of 16-18 years of age as an apprentice.