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 17(2)] [Section 17] [Entire Act]

State of Odisha - Subsection

Section 17(2)(d) in Juvenile Justice (Care and Protection of Children) Orissa Rules, 2002

(d)The Officer-in-charge shall hold an inquiry about each escape and send his report to the Board and the authority concerned.