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 31] [Entire Act]

State of Odisha - Subsection

Section 31(5) in Juvenile Justice (Care and Protection of Children) Orissa Rules, 2002

(5)No child shall ordinarily stay in the home/drop-in-centre for more than a year, in case of Government funding.