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 5] [Entire Act]

State of Arunachal Pradesh - Subsection

Section 5(3) in Arunachal Armed Police Act, 1993

(3)The Inspector-General may appoint Inspectors:Provided that the Inspectors of Police, Arunachal Pradesh may also be deputed to the Armed Police as Inspectors by the Inspector-General.