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 17] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 17(2) in Jammu and Kashmir Juvenile Justice Rules, 2007

(2)While the leave of absence for short period not exceeding seven days excluding the journey time may be recommended by the Officer-in-Charge, granting of such leave shall be by the Board.