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 22] [Entire Act]

State of Maharashtra - Subsection

Section 22(5) in The Maharashtra Juvenile Justice (Care and Protection of Children) Rules, 2002

(5)Before declaring any person or institution as a fit person or fit institution, as the case may be, the Competent Authority shall hold due enquiry and only on being satisfied, recognition shall be given.