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 31] [Entire Act]

State of Haryana - Subsection

Section 31(4) in Haryana Juvenile Justice (Care and Protection of Children) Rules, 2002

(4)The Committee, Special Juvenile Police Units, public servants, Child-lines, voluntary organizations, social workers and the children themselves may refer a child to such shelter homes.