Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 1] [Section 15(6)] [Section 15] [Entire Act] Union of India - Subsection Section 15(6)(d) in The Armed Forces Tribunal Act, 2007 (d)release the appellant, if sentenced to imprisonment, on parole with or without conditions;