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 0] [Section 23(6)] [Section 23] [Entire Act] State of Jammu-Kashmir - Subsection Section 23(6)(b) in Jammu and Kashmir Juvenile Justice Rules, 2007 (b)a teacher or a doctor or a senior retired public servant who has been involved in work concerning juvenile welfare; or