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 0] [Section 9(7)] [Section 9] [Entire Act] Union of India - Subsection Section 9(7)(ii) in The Defence Of India Act, 1971 (ii)the procedure to be adopted in the event of any member of a Special Tribunal being prevented from attending throughout the trial of any accused person.