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 2] [Section 3] [Entire Act]

Union of India - Subsection

Section 3(iv) in The Juvenile Justice (Care and Protection of Children) Act, 2015

(iv)Principle of best interest. - All decisions regarding the child shall be based on the primary consideration that they are in the best interest of the child and to help the child to develop full potential.