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 215] [Section 2] [Entire Act]

Union of India - Subsection

Section 2(k) in The Juvenile Justice (Care and Protection of Children) Act, 2000

(k)juvenile or child means a person who has not completed eighteenth year of age;