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 26] [Entire Act]

State of Uttar Pradesh - Subsection

Section 26(1) in U.P. Juvenile Justice (Care and Protection of Children) Rules, 2004

(1)When a child is brought before the committee, the committee shall assign the case to a social worker or case worker or child welfare officer or Superintendent, as the case may be, of the home or any recognized agency for conducting the inquiry.