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 2] [Entire Act]

Union of India - Section

Section 2 in The Police Forces (Restriction Of Rights) Act, 1966

2. Definitions

.In this Act, unless the context otherwise requires,
(a)member of a police force means any person appointed or enrolled under any enactment specified in the Schedule;
(b)police force includes any force charged with the maintenance of public order;
(c)prescribed means prescribed by rules made under this Act.