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] [Entire Act]

Union of India - Section

Section 130 in The Army Rules, 1954

130. Memorandum to be attached to proceedings .-An explanatory memorandum is to be attached to the proceedings when a summary Court-Martial tries, without reference, an offence which should not ordinarily be so tried.