Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 78(12)] [Section 78] [Entire Act] State of Madhya Pradesh - Subsection Section 78(12)(D) in The M.P. Juvenile Justice (Care and Protection of Children) Rules, 2003 (D)The Child Welfare Committee shall determine the date of birth in the interest of the child based on the report of the medical expert;