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 18] [Entire Act]

State of Uttarakhand - Subsection

Section 18(2) in Uttarakhand Disaster Mitigation, Management and Prevention Act, 2005

(2)On the invocation DDMAP, the Divisional Commissioner shall-
(a)provide for reinforcement of resources from other districts within the division;
(b)keep in constant touch with Chief Secretary, Principal Secretary (Disaster Management), Commissioner Disaster Management, EOC/DMMC.