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 16] [Entire Act]

State of Haryana - Subsection

Section 16(b) in Haryana Juvenile Justice (Care and Protection of Children) Rules, 2002

(b)The juvenile's money shall be kept with the Officer-in-charge and valuables, clothing, bedding and other articles, if any, shall be kept in the safe custody.