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 144] [Entire Act]

State of Karnataka - Subsection

Section 144(b) in Karnataka Police Act, 1963

(b)"Commandant" and "Assistant Commandant" mean respectively persons appointed to be those officers by Government under section 146;