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 2] [Entire Act]

State of Jammu-Kashmir - Section

Section 8 in Jammu and Kashmir Protection of Women from Domestic Violence Act, 2010

8. Appointment of Protection Officer

— (1) The Government shall, by notification, appoint such number of Protection Officers in each district as it may consider necessary and shall also notify the area or areas within which a Protection Officer shall exercise the powers and perform the duties conferred on him by or under this Act.
(2)The Protection Officers shall as far as possible be women and shall possess such qualifications and experience as may be prescribed.
(3)The terms and conditions of service of the Protection Officer and the other officers subordinate to him shall be such as may be prescribed.