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 32] [Entire Act]

Union of India - Subsection

Section 32(3) in The Juvenile Justice (Care and Protection of Children) Rules, 2001 (Model)

(3)The transfer for restoration or enquiry for all proceedings in respect of a child from one state institution to other may also be ordered by the local authority after obtaining concurrence from the Committee.