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]

State of Madhya Pradesh - Subsection

Section 10(2) in The M.P. Vishesh Sashastra Bal Adhiniyam, 1968

(2)Every person who for any reason, ceased to be an officer of the Special Armed Force shall forthwith deliver his certificate of appointment, and the arms, accouterments, clothing and other necessaries which have been furnished to him for the execution of his office to an officer empowered by the [Commandant or the Deputy Commandant] [Substituted by M.P. Act No. 28 of 1987.] to receive the same.