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 75] [Entire Act]

State of Maharashtra - Subsection

Section 75(1) in The Maharashtra Juvenile Justice (Care and Protection of Children) Rules, 2002

(1)The Officer-in-Charge shall maintain a record of the cases to be released on the expiry of the period of stay as ordered by the Board or Committee.