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 30] [Entire Act]

State of Meghalaya - Subsection

Section 30(4) in The Meghalaya Police Act, 2010

(4)The content and methodology of the annual refresher trainingcourses as well as the other specialised courses for the personnel of the District Armed Branch and the Armed Police Battalions shall be reviewed and revised from time to time by the officer heading the Armed Police Battalion set-up, in consultation with the Training Wing of the state police, and under the overall guidance of the Director General of Police.