Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 91(6)] [Section 91] [Entire Act] State of Jammu-Kashmir - Subsection Section 91(6)(iii) in Jammu and Kashmir Juvenile Justice (Care and Protection of Children) Rules, 2014 (iii)prepare a report and may recommend suitable action, including issuing censure and/or termination of appointment of such Member/Chairperson: