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 85] [Entire Act]

State of Maharashtra - Subsection

Section 85(4) in The Maharashtra Juvenile Justice (Care and Protection of Children) Rules, 2002

(4)While computing the period of detention of stay or a juvenile, such period which the juvenile has already spent in custody, detention or stay shall be counted as a part of the period of stay or detention contained in the final order of the competent authority.