Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 72(2)] [Section 72] [Entire Act] State of Chattisgarh - Subsection Section 72(2)(f) in Chhattisgarh Juvenile Justice (Care and Protection of Children) Rules, 2006 (f)To bring before the board/committee, immediately children who have not been of good behaviour during the period of supervision ;