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]

Union of India - Subsection

Section 2(j) in The Juvenile Justice (Care And Protection Of Children) Rules, 2007

(j)"Officer-in-Charge" or such other nomenclature as issued by the State Government, means a person appointed for the control and management of the institution;