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 6] [Entire Act]

State of Maharashtra - Subsection

Section 6(5) in The Maharashtra Juvenile Justice (Care and Protection of Children) Rules, 2002

(5)In every case concerning a juvenile, the Board shall either obtain-
(i)a birth certificate given by a corporation or a municipal authority; or
(ii)a date of birth certificate from the school first attended; or
(iii)matriculation or equivalent certificates, if available; and
(iv)in the absence of (i) to (ii) above, the medical opinion by a duly constituted Medical Board, subject to a margin of one year, in deserving cases for the reasons to be recorded by such Medical Board.