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(i) in The Child and Adolescent Labour (Prohibition And Regulation) Act, 1986

(i)"adolescent" means a person who has completed his fourteenth year of age but has not completed his eighteenth year;