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 34] [Entire Act]

Union of India - Subsection

Section 34(3) in The Cantonments Act, 2006

(3)The General Officer Commanding-in-Chief, the Command may, on receipt of a report from the Officer commanding the station remove from a Board any military officer nominated as a member of the Board who is, in the opinion of the Officer commanding the station, unable to discharge his duties as a member of the Board and has failed to resign his office.