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 29] [Entire Act]

State of Haryana - Subsection

Section 29(1) in Haryana Juvenile Justice (Care and Protection of Children) Rules, 2002

(1)District Level Inspection Committee appointed by the State Government shall be for a period of three years to visit and oversee the day to day functioning of the homes.