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 87] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 87(1) in Jammu and Kashmir Forest (Protection) Force Rules, 2012

(1)The Appointing Authority or any authority otherwise empowered by general or special order, may
(i)Institute disciplinary proceedings against any enrolled member; or
(ii)Direct a disciplinary authority to institute disciplinary proceedings against any enrolled member of the Force on whom the disciplinary authority is competent to impose, under these rules, any of the punishments specified in rule 84.