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(b) in The Reserve And Auxiliary Air Forces Act, 1952

(b)"competent authority" means an air officer or a committee consisting of two or more air officers appointed under section 3;