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 96] [Entire Act]

Union of India - Subsection

Section 96(1) in The Navy Act, 1957

(1)A disciplinary court shall be composed of not less than three nor more than five officers:Provided that the majority of the officers including the president shall be officers of the executive branch of the naval service.