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 46] [Entire Act]

State of Uttar Pradesh - Subsection

Section 46(5) in U.P. Juvenile Justice (Care and Protection of Children) Rules, 2004

(5)The staff of the home shall be subject to control and overall supervision of the Superintendent; who by order, shall determine their specific "responsibilities and shall keep the concerned authority informed of such order made by him from time to time.