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 8] [Entire Act]

State of Punjab - Subsection

Section 8(5) in The Juvenile Justice (Punjab) Rules, 1987

(5)During the pendency of the orders under sub-rule (3), the juvenile shall be sent by the competent authority to an observation home.