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 24] [Entire Act]

State of Haryana - Subsection

Section 24(4) in Haryana Juvenile Justice (Care and Protection of Children) Rules, 2002

(4)A member of the Committee shall be eligible for appointment for a maximum of two terms.