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] [Entire Act]

State of Jammu-Kashmir - Section

Section 386 in Jammu and Kashmir Municipal Corporation Act, 2000

386. Police establishment.

(1)Every Corporation shall, unless relieved of this obligation by the Government, maintain sufficient Police establishment for its Police requirements within the municipal area for the performance of the duties imposed on it by this Act.
(2)The establishment maintained under sub-section (1) shall consist of part of the general Police force under the Government within the meaning of section 2 of the Police Act, Samvat 1983, and shall consist of such number of officers and men who shall respectively receive such pay, leave, allowance, gratuities and pensions as the Corporation may from time to time after consultation with the Director General of Police, and subject to the final decision of the Government direct.