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 2] [Entire Act]

State of Haryana - Subsection

Section 2(h) in The Haryana Children Act, 1974

(h)"competent authority" means, in relation to neglected children, a Board constituted under Section 3 and, in relation to delinquent children, a children's court constituted under Section 4, and where no such Board or children's court has been constituted, any court empowered under sub-section (2) of Section 6 to exercise the powers conferred on a Board or children's court;