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 81] [Entire Act]

State of Bihar - Subsection

Section 81(3) in Bihar Juvenile Justice (Care and Protection of Children) Rules, 2015

(3)On receipt of copy of the information from the State Government or State or District Child Protection Unit, the Superintendent shall arrange to escort the child at government expenses to the place or person as specified in the order.