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 9] [Entire Act]

State of Andhra Pradesh - Subsection

Section 9(3) in Andhra Pradesh Juvenile Justice (Care and Protection of Children) Rules, 2003

(3)In case, a recognised voluntary organisation takes a child to the Committee, they shall submit a report on the circumstances under which the child came to their notice, and efforts shall be made by them for tracing the family.