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 82] [Entire Act]

Union of India - Subsection

Section 82(4) in The Army Rules, 1954

(4)A Court-Martial, in the absence of a Judge-Advocate (if such has been appointed for that Court-Martial) shall not proceed, and shall adjourn.