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 13] [Entire Act]

State of Odisha - Subsection

Section 13(1) in Juvenile Justice (Care and Protection of Children) Orissa Rules, 2002

(1)The parents and near relations of the juveniles shall be allowed to visit once a month or in special cases, more frequently at the discretion of Officer-in-charge. The visiting hours shall be laid down by the Officer-in-charge.