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 Bihar - Subsection

Section 4(2) in The Bihar Fire Service Act, 1948

(2)The other members of the Bihar Fire Service shall be appointed by the Inspector-General of Police who may with the approval of the [State] [Substituted by A.L.O.] Government delegate his power in this behalf to the [State] [Substituted by A.L.O.] Fire Officer.