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 75(4)] [Section 75] [Entire Act]

Union of India - Subsection

Section 75(4)(a) in The National Security Guard Rules, 1987

(a)In the case of a plea of guilty under rule 76, a Court shall not accept the plea unless the convening officer concurs and it is satisfied of the justice of such course.