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 29] [Entire Act]

Union of India - Section

Section 29 in The Juvenile Justice Act, 1986

29. Attendance of parent or guardian of juvenile.

- Any competent authority before which a juvenile is brought under any of the provisions of this Act may whenever it so thinks fit require any parent or guardian having the actual charge of or control over, the juvenile to be present at any proceeding in respect of the juvenile.