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 3] [Entire Act]

State of Andhra Pradesh - Subsection

Section 3(1) in Andhra Pradesh Juvenile Justice (Care and Protection of Children) Rules, 2003

(1)The Juvenile Justice Board shall consist of the following members:
(a)a Metropolitan Magistrate or a Judicial Magistrate of the First Class called the Principal Magistrate, and
(b)two social workers, of whom at least one shall be a woman, with the qualifications prescribed under Section 4 of the Act.