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 2] [Entire Act]

Union of India - Subsection

Section 2(i) in The Central Reserve Police Force Rules, 1955

(i)"Superior Officer" means an officer appointed to the Force by the Central Government under sub-section (1) of section 4 and includes a person officiating for any such officer;