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 146] [Entire Act]

State of Karnataka - Subsection

Section 146(3) in Karnataka Police Act, 1963

(3)Subject to the general or special orders of the Government the Inspector-General of Police shall appoint the Subedar Majors and Subedars.