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 36] [Entire Act]

State of Assam - Subsection

Section 36(6) in The Assam Children Rules, 1976

(6)The time which elapses after the failure of art inmate under sub-rule (5) to return to the institution shall be excluded in computing the period of his detention in the institution.