Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 69(3)] [Section 69] [Entire Act] Union of India - Subsection Section 69(3)(b) in The National Security Guard Rules, 1987 (b)if he disapproves the decision of the Court either;-(i)refer the matter back to the Court and direct them to proceed with the trial; or(ii)convene a fresh Court to try the accused.