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 54] [Entire Act]

State of Madhya Pradesh - Subsection

Section 54(5) in The M.P. Juvenile Justice (Care and Protection of Children) Rules, 2003

(5)Every institution should provide access to a library that is adequately stocked with both instructional and recreational books and periodicals suitable for the children, who should be encouraged and enabled to make full use of it.