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(5) in Assam Rifles Act, 1941

(5)"superior officer" means, in relation to any rifleman,-
(a)an officer of a higher class than, or of a higher grade in the same class as, himself, and
(b)any Assistant Commandant or Commandant;