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 3] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 3(2) in The Police Enhanced Penalties Ordinance, 2005

(2)To assist the Commissioner in the execution of his functions under the Act, the Government may appoint such number of,-
(a)Additional Commissioners
(b)Deputy Commissioners; and
(c)Commercial Taxes Officers, as it deems fit.