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 3] [Entire Act]

State of Uttar Pradesh - Subsection

Section 3(3) in U.P. Juvenile Justice (Care and Protection of Children) Rules, 2004

(3)The two social workers, of whom at least one shall be a woman, shall be appointed by the State Government on the recommendation of the selection committee set up under sub-rule (2) of Rule 23 of these rules.