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] [Entire Act]

State of Odisha - Subsection

Section 59(2) in Juvenile Justice (Care and Protection of Children) Orissa Rules, 2002

(2)The fund shall be applied :-
(a)to implement programmes for the welfare and rehabilitation of juvenile/children;
(b)to pay grant-in-aid to non-official organisations.
(c)to meet the expenses of State Advisory Board and its purpose;
(d)to do all other things that are incidental and conducive to the above purposes.