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 65] [Entire Act]

Bombay Presidency - Subsection

Section 65(2) in The Bombay Children Act, 1948

(2)A court, on remanding or committing for trial a child who is not released on bail, shall order him to be detained in the prescribed manner.