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 3] [Entire Act]

State of Bihar - Subsection

Section 3(7) in The Bihar Juvenile Justice (Care and Protection of Children) Rules, 2003

(7)The Board shall have a tenure of three years and the appointment of members shall be co-terminus with the tenure of the Board.