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 28(4)] [Section 28] [Entire Act]

State of Haryana - Subsection

Section 28(4)(a) in Haryana Juvenile Justice (Care and Protection of Children) Rules, 2002

(a)Physical infrastructure :- (i) It shall include separate facilities for children in the age ground of 0-5 years with appropriate facilities for the infants.
(ii)The facilities to be created for children in the age group of 6-10 years having separate dormitories for boys and girls.
(iii)The standard of accommodation as specified in rule 9 shall apply.
(iv)There shall be adequate lighting, ventilation, heating and cooling arrangements, drinking water and toilets, in terms of age appropriateness and hygiene.