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 22] [Entire Act]

Union of India - Subsection

Section 22(1) in National Cadet Corps (Girls Division) Rules, 1949

(1)The transfer of a [Girl Cadet of the Senior or Junior Wing] [Substitued by S.R.O. 216, dated 7th June, 1957, Part II, Section 4, page 97] of the Girls' Division from one unit to another will be permissible by mutual consent of the [Headmistresses or Principals concerned] [Substitued by S.R.O. 216, dated 7th June, 1957, Part II, Section 4, page 97].