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(3)] [Section 10] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 10(3)(h) in Jammu and Kashmir Juvenile Justice Rules, 2007

(h)planning post-release rehabilitation programme and follow-up for a period of two years in collaboration with after-care service;