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 63] [Entire Act]

State of Bihar - Subsection

Section 63(6) in Bihar Juvenile Justice (Care and Protection of Children) Rules, 2015

(6)The parent or guardian shall arrange to escort the juvenile or child from and to the institution and where this is not possible, the Superintendent may arrange to escort the juvenile or child to the place of the family and back. In case the parents or guardian is willing to arrange escort but does not have requisite financial means, the Superintendent shall arrange for the traveling expenses as admissible under the rules.