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 22] [Entire Act]

State of Haryana - Subsection

Section 22(12) in Haryana Juvenile Justice (Care and Protection of Children) Rules, 2002

(12)The Officer-in-charge of an institution, certified as special home under sub-sections (2) of section 9 of the Act, shall be informed in advance by the Board before any juvenile or child is committed to it.