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 19] [Entire Act]

State of Haryana - Subsection

Section 19(1) in Haryana Children Rules, 1974

(1)Every institution shall maintain a register of admission and discharge of children in Form VI and get the children admitted to the institution to be medically examined once in every month.