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 18] [Entire Act]

State of Bihar - Subsection

Section 18(4) in The Bihar Juvenile Justice (Care and Protection of Children) Rules, 2003

(4)If the Officer-in-Charge considers that granting of such leave is in the interest of the juvenile or child he shall call for a report of the Probation Officer on the advisability or otherwise and forward the case to the Board.