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 49] [Entire Act]

State of Maharashtra - Subsection

Section 49(6) in The Maharashtra Juvenile Justice (Care and Protection of Children) Rules, 2002

(6)If there is no organization either within the jurisdiction of the State the competent authority or nearby area sending the child suffering from dangerous diseases as required in section 58, necessary arrangement may be made by the State Government at such places as may be deemed fit by it.