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 2] [Entire Act]

State of Madhya Pradesh - Subsection

Section 2(d) in The M.P. Juvenile Justice (Care and Protection of Children) Rules, 2003

(d)"Place of safety" means any place or institution (not being a police lock-up or jail) the person in charge of which is willing to temporarily receive and take care of the child and which, in the opinion of the competent authority, may be a place of safety for the child;