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 32(11)] [Section 32] [Entire Act]

State of Uttar Pradesh - Subsection

Section 32(11)(a) in U.P. Juvenile Justice (Care and Protection of Children) Rules, 2004

(a)After receiving an application from a recognized agency for adoption, the Board shall call for an independent enquiry by a recognized scrutiny agency, which shall submit its report within a period of two weeks.