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 35] [Entire Act]

State of Uttar Pradesh - Subsection

Section 35(3) in U.P. Juvenile Justice (Care and Protection of Children) Rules, 2004

(3)The objective of these homes shall be enable such children to adopt the society and during their stay-in these transitional homes these children will be encouraged to move away from an institution-based life to a normal one.