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 21] [Entire Act]

State of Punjab - Subsection

Section 21(4) in The Juvenile Justice (Punjab) Rules, 1987

(4)The procedure for classification and review and follow-up of the decisions taken by the Classification Committee, as laid down by the Chief Inspector shall be followed in each institution.