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 59(2)] [Section 59] [Entire Act] State of Jharkhand - Subsection Section 59(2)(g) in The Bihar Children Act, 1970 (g)the establishment, management and functions of after-care-organisations, the circumstances in which and the conditions subject to which, an institution may be recognised as an after-care-organisation;