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 5(3)] [Section 5] [Entire Act]

Union of India - Subsection

Section 5(3)(i) in The Juvenile Justice (Care And Protection Of Children) Rules, 2007

(i)A Magistrate with special knowledge or training in child psychology or child welfare shall be designated as the Principal Magistrate of the Board.