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 2] [Entire Act]

State of Andhra Pradesh - Subsection

Section 2(3) in Andhra Pradesh Juvenile Justice (Care and Protection of Children) Rules, 2003

(3)'Co-management' means the joint management of the Institutions under the Act by the Government and the voluntary sector in all aspects, to achieve the objects of the Act.