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 55] [Entire Act]

State of Madhya Pradesh - Subsection

Section 55(6) in The M.P. Juvenile Justice (Care and Protection of Children) Rules, 2003

(6)Any medical officer who has reason to believe that the physical or mental health of a child, has been or will be injuriously affected or any other condition, should report this fact immediately to the superintendent in question and to the concerned authority for safeguarding the well-being of the child.