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 8] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 8(2) in Jammu and Kashmir Juvenile Justice Act, 1997

(2)The competent authority to which the proceeding is forwarded under sub-section (1) shall hold the enquiry as if the juvenile had originally been brought before it.