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 16] [Entire Act]

State of Andhra Pradesh - Subsection

Section 16(9) in Andhra Pradesh Juvenile Justice (Care and Protection of Children) Rules, 2003

(9)The Superintendent shall conduct, at least once a month, interactive sessions among the staff, children, and NGOs to develop a team spirit among them for the effective implementation of the Act and the Rules in letter and spirit.