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 Tamilnadu - Subsection

Section 16(2) in Tamil Nadu Juvenile Justice (Care and Protection of Children) Rules, 2017

(2)A person shall be eligible for appointment as a Chairperson or member for a maximum of two terms, which shall not be continuous.