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 60] [Entire Act]

Union of India - Subsection

Section 60(6) in The National Security Guard Rules, 1987

(6)The provisions of sub-rules (2) and (3) shall not apply in relation to a trial before a Summary Security Guard Court and in relation to such a trial the period of four days referred to in sub-rule (4) shall be construed as twenty four hours.