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 23] [Entire Act]

Union of India - Subsection

Section 23(2) in The Central Reserve Police Force Rules, 1955

(2)Four service Companies or more as sanctioned by the Central Government.
(b)Head Quarters Company-The Head Quarters Company shall be composed of the following:--