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 24] [Entire Act]

State of Tamilnadu - Subsection

Section 24(k) in Tamil Nadu Juvenile Justice (Care and Protection of Children) Rules, 2017

(k)in the event of a child leaving the child care institution without permission or committing the offence within the said institution, the information shall be sent by the Officer-in-charge of the concerned institution to the local police and the family, if known. A detailed report of circumstances along with the efforts to trace the child shall also be sent to the Board or Committee, as the case may be;