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 15] [Entire Act]

State of Jharkhand - Subsection

Section 15(3) in Jharkhand Juvenile Justice (Care and Protection of Children) Rules, 2017

(3)The Chairperson and the members shall be above the age of thirty-five years and not more than 60 years age shall have a minimum of seven years of experience of working with children in the field of education, health, protection, or welfare activities, with a degree or should be a practicing professional with a degree in child psychology or psychiatry or social work or sociology or human development or in the field of law or a retired judicial officer.