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 19] [Entire Act]

State of Tripura - Subsection

Section 19(2) in Tripura Police Act, 2007

(2)Every Additional Police Officer upon such appointment, shall:
(a)receive a certificate in a form approved by the State Government in this behalf;
(b)be vested with all or such of the powers,privileges,duties and immunities of a police officer as are specially mentioned in the certificate ; and
(c)be subject to the orders of the Superintendent of Police.