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] [Entire Act]

State of Haryana - Section

Section 5 in Haryana Juvenile Justice (Care and Protection of Children) Rules, 2002

5. Daily Routine. [Section 68(2)(iii)(iv)].

- Every institution shall have a well regulated daily routine for the juveniles, which shall be displayed and provide, inter alia, for regulated and disciplined life, personal hygiene and cleanliness, physical exercise, educational classes, vocational training, organize recreation and games, moral education, group activities, prayer and community singing and special programmes for Sundays and holidays.