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] [Entire Act]

State of Meghalaya - Section

Section 27 in The Meghalaya Police Act, 2010

27. Organizational structure of District Armed Branch.

(1)The District Armed Branch shall be headed by an officer of the rank of either an Inspector or Deputy Superintendent of Police or an Additional Superintendent of Police, depending on the manpower strength of the Armed Branch set-up of the district.
(2)Each Armed Branch set-up shall have an appropriate number of Inspectors/Sub-Inspectors to deal with general administration of the Reserve, maintenance of equipment and stores, and training.
(3)It shall be the duty of the District Superintendent of Police to ensure that the personnel of the Armed Branch are deployed in a manner that ensures their regular training and constant preparedness for their tasks, as also a fair rotation between duty and rest for them.