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 31] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 31(2) in Jammu and Kashmir Juvenile Justice Act, 1997

(2)Where a juvenile is found to be suffering from leprosy or is of unsound mind, he shall be dealt with under the provisions of the laws in vogue on the subject.