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 10] [Entire Act]

Union of India - Subsection

Section 10(2) in The Civil Defence Regulations, 1968

(2)Every member of the Corps shall conform to the following regulations:-
(i)He shall notify the Controller through the Officer-in-Charge any change in his permanent address or place of employment.
(ii)He shall not communicate with the press or any political organisation or body in regard to any matter connected with his duties under the Civil Defence Corps except with the permission of the Controller.
(iii)He shall treat as strictly confidential all reports (or copies thereof) coming within his cognisance or knowledge, in the course of his employment as a member of the Corps.