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 26] [Entire Act]

State of Bihar - Subsection

Section 26(q) in Bihar Juvenile Justice (Care and Protection of Children) Rules, 2015

(q)Visit each institution where children are kept and sent for care and protection and specialized adoption agency at least once in three months to review the condition of children in institutions, with support of the State Government and suggest necessary action;