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 4] [Entire Act]

State of Haryana - Subsection

Section 4(1) in Haryana Juvenile Justice (Care and Protection of Children) Rules, 2002

(1)The State Government or the voluntary organisation certified by the State Government shall set up separate observation homes for boys and girls.