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]

State of Haryana - Subsection

Section 2(g) in Haryana Children Rules, 1974

(g)"Superintendent" means the principal officer-in-charge of an institution and includes a person specially appointed to discharge functions of a superintendent under these rules.