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 2] [Entire Act]

State of Madhya Pradesh - Subsection

Section 2(1) in Madhya Pradesh Private Security Agencies Rules, 2012

(1)In these rules, unless the context otherwise requires;
(a)"Act" means the Private Security Agencies (Regulation) Act, 2005 (Central Act 29 of 2005);
(b)"Agency" means a Private Security Agency;
(c)"Controlling Authority" means, the Controlling Authority so declared under the Act;
(d)"Form" means a form appended to these Rules;
(e)"Licence" means a licence granted under the Act;
(f)"recognized institute" means any Home Guard/ Civil Defense/ Police or Paramilitary Training Institution or such other training institution, as approved by the Controlling Authority.