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(d) in The Lok Sahayak Sena Act, 1956

(d)"superior officer" means any officer, junior commissioned officer, warrant officer or non- commissioned officer of the regular Army or of the Territorial Army;