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 81(3)] [Section 81] [Entire Act] State of Madhya Pradesh - Subsection Section 81(3)(iv) in The M.P. Juvenile Justice (Care and Protection of Children) Rules, 2003 (iv)Any activities pertaining to the job oriented training programmes, establishment of vocational rehabilitation centres, community college etc.;