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 78(4)] [Section 78] [Entire Act]

State of Madhya Pradesh - Subsection

Section 78(4)(c) in The M.P. Juvenile Justice (Care and Protection of Children) Rules, 2003

(c)In case of a child surrendered by his biological parent or parents by executing a document of surrender, the adoption agency shall make an application directly to the board for giving the child in adoption;