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 6] [Entire Act]

State of Karnataka - Subsection

Section 6(1) in The Karnataka Home Guards Act, 1962.

(1)A member of the Home Guards when called out under section 5 shall have the same powers, privileges and protection as an officer of police appointed under the Karnataka Police Act, 1963.