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 2] [Entire Act]

Union of India - Subsection

Section 2(37) in The Juvenile Justice (Care and Protection of Children) Act, 2015

(37)"no objection certificate" for inter-country adoption means a certificate issued by the Central Adoption Resource Authority for the said purpose;