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 132 in Jammu and Kashmir Forest (Protection) Force Rules, 2012

132. Pistols.

(1)Notwithstanding anything contained in rule 131, an officer to whom a Government pistol, has been issued shall be personally responsible for its custody and care at all times, save when he shall have disposed of it as provided in sub-rule (2) below, when proceeding on leave.
(2)When an officer to whom a pistol has been issued ceases to be a Force Officer or ceases to belong to a rank to which pistol is issued, or proceeds on leave other than casual, he shall return the pistol issued to him, together with all equipment, ammunition and accessories issued to him with such pistol, to the nominated Assistant Director/Inspector for deposit in the Headquarters armory.Note:—Each pistol on charge shall be fitted with mustered cord lanyard of approved pattern at the cost of equipment grant.