Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 34(3)] [Section 34] [Entire Act] State of Haryana - Subsection Section 34(3)(f) in Haryana Juvenile Justice (Care and Protection of Children) Rules, 2002 (f)the foster mother should have experience in child caring and the capacity to provide good child care;