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 37] [Entire Act]

State of Haryana - Subsection

Section 37(3) in Haryana Children Rules, 1974

(3)Every child shall be allowed to write or receive a letter once a month during the period of his stay in the institution subject to the condition of good conduct.