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 2] [Entire Act]

Union of India - Subsection

Section 2(f) in The Railway Protection Force Rules, 1987

(f)"court of inquiry" means a court presided over by any member of the Forcenot below the rank of an Inspector and constituted to investigate into anydisciplinary matter or any other matter specified in rules 265;