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 2] [Entire Act]

State of Karnataka - Subsection

Section 2(4) in The Karnataka Prohibition Of Beggary Act, 1975

(4)“child” means a boy, who has not attained the age of sixteen years, or a girl, who has not attained the age of eighteen years;