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 84] [Section 2] [Entire Act]

Union of India - Subsection

Section 2(h) in The Juvenile Justice Act, 1986

(h)"juvenile" means a boy who has not attained the age of sixteen years or a girl who has not attained the age of eighteen years;