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 25] [Entire Act]

Union of India - Subsection

Section 25(c) in The Central Vigilance Commission Act, 2003

(c)no person below the rank of Additional Secretary to the Government of India shall be eligible for appointment as a Director of Enforcement;