Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 1] [Section 21(1)] [Section 21] [Entire Act] Union of India - Subsection Section 21(1)(e) in The Juvenile Justice Act, 1986 (e)order the juvenile to pay a fine if he is over fourteen years of age and earns money.