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 63] [Entire Act]

State of Madhya Pradesh - Subsection

Section 63(7) in The M.P. Juvenile Justice (Care and Protection of Children) Rules, 2003

(7)No child shall be transferred out of the district/city for the purposes of adoption without the concurrence of the Child Welfare Committee or the Juvenile Justice Board.