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 30] [Entire Act]

Union of India - Subsection

Section 30(c) in Territorial Army Rules, 1948

(c)order stoppages of pay and allowances until any proved damage or loss occasioned by the offence of which the offender is charged is made good; or