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]

Union of India - Subsection

Section 2(1) in The Disaster Management Authority (National Disaster Response Force) Rules, 2008

(1)In these rules, unless the context otherwise requires,-
(a)"Act" means the Disaster Management Act, 2005 (53 of 2005);
(b)"battalion" means a unit of the Central Para Military Force earmarked by the Force as a battalion;
(c)"Central Para Military Forces" means the Central Para Military Forces constituted under,-
(i)the Central Reserve Police Force Act, 1949 (66 of 1949);
(ii)the Border Security Force Act, 1968 (47 of 1968);
(iii)the Central Industrial Security Force Act, 1968 (50 of 1968); [* * *] [Omitted word "or" by Notification No. G.S.R. 857 (E) dated 11.12.2008 (w.e.f. 14.2.2008)]
(iv)the Indo-Tibetan Border Police Force Act, 1992 (35 of 1992);[or] [Inserted Notification No. G.S.R. 857 (E) dated 11.12.2008 (w.e.f. 14.2.2008)]
(v)[ the Sashastra Seema Bal Act, 2007 (53 of 2007)] [Inserted Notification No. G.S.R. 857 (E) dated 11.12.2008 (w.e.f. 14.2.2008)]
(d)"National Authority" means the National Disaster Management Authority established under sub-section (1) of section 3 of the Act;
(e)"National Disaster Response Force" means the National Disaster Response Force constituted under sub-section (1) of section 44 of the Act.