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 27] [Entire Act]

Union of India - Subsection

Section 27(1) in National Cadet Corps (Girls Division) Rules, 1949

(1)The Authority competent to authorise the discharge of an officer shall be the Ministry of Defence, Government of India.