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 Madhya Pradesh - Subsection

Section 9(8) in The M.P. Juvenile Justice (Care and Protection of Children) Rules, 2003

(8)On arrest the child shall be given all possible assistance to enable her/him to fulfil her/his right to call any person of her/his choice over the phone or otherwise.