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 50] [Entire Act]

State of Haryana - Subsection

Section 50(1) in The Haryana Children Act, 1974

(1)Where it appears to the State Government that any child kept in a special school or children's home is suffering from leprosy or is of un-sound mind, the State Government may order his removal to a leper asylum or mental hospital or other place of safe custody for being kept there for the remainder of the term or for such further period as may be certified by a medical officer to be necessary for the proper treatment of the child.