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 9] [Entire Act]

State of Andhra Pradesh - Subsection

Section 9(2) in Hyderabad City Police Act, 1348F

(2)Every additional Police officer so appointed shall on appointment
(a)be given a certificate in the prescribed form.
(b)have all the powers, privileges and duties of a Police officer as are specified in the certificate, and
(c)be subject to the orders of the Commissioner of City Police, Hyderabad.