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 8(6)] [Section 8] [Entire Act]

State of Bihar - Subsection

Section 8(6)(a) in Bihar Commission for Protection of Child Right Rules, 2010

(a)The State Government shall be the authority competent to sanction leave to the chairperson.