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 4] [Entire Act]

State of Manipur - Subsection

Section 4(1) in Manipur Home Guards Act, 1989

(1)The State Government shall appoint a Commandant General of Home Guards and also appoint Additional Commandant General, Deputy Commandant General and Assistant Commandant General as the State Government may desire so.