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]

Union of India - Section

Section 15 in The Civil Defence Regulations, 1968

15. Recovery of loss .-If a member of the Corps fails to pay the cost of the uniform assessed by the Controller, or make good any pecuniary loss caused to Government by misuse or negligence , the cost of the uniform or the amount of the loss shall be recoverable from him.