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 Maharashtra - Subsection

Section 2(h) in The Maharashtra Juvenile Justice (Care and Protection of Children) Rules, 2002

(h)"Institution" means an observation home, a special home, a children's home, or shelter home, set up, certified or recongnised as such under the Act;