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 10] [Entire Act]

State of Madhya Pradesh - Subsection

Section 10(3) in The M.P. Juvenile Justice (Care and Protection of Children) Rules, 2003

(3)No juvenile or the child shall be handcuffed or fettered under the provisions of the Act and the rules made thereunder.