Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 21(1)] [Section 21] [Entire Act] State of Jharkhand - Subsection Section 21(1)(c) in The Bihar Children Act, 1970 (c)make an order directing the child to be sent to a special school;(i)in the case of a child over sixteen years, of age, for a period of not less than three years;(ii)in the case of any other child, for the period until he ceases to be child: