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 2] [Entire Act]

State of Bihar - Subsection

Section 2(iii) in BIHAR SPECIAL ARMED POLICE ACT, 2021

(iii)“Deputy Commandant” shall be “Second-in-Command” to the Commandant of the Battalion and means a person appointed by the Government to be Deputy Commandant of the Special Armed Police.