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] [Entire Act]

Union of India - Section

Section 6 in The Central Industrial Security Force (Amendment and Validation) Act, 1999

6. Amendment of section 9.

In section 9 of the principal Act,(i)in sub-section (1), for the words, brackets and figure "subject to the provisions of sub-section (3)", the words, brackets, figures and letters "subject to the provisions of sub-section (2A), sub-section (2B) and sub-section (3)" shall be substituted;(ii)after sub-section (2), the following sub-sections shall be inserted, namely:"(2A) Any enrolled member of the Force aggrieved by an order passed in appeal under sub-section (1) may, within a period of six months from the date on which the order is communicated to him, prefer a revision petition against the order to such authority as may be prescribed and in disposing of the revision petition, the said authority shall follow such procedure as may be prescribed.
(2B)The authority, as may be prescribed for the purpose of this sub-section, on a revision petition preferred by an aggrieved enrolled member of the Force or suo moto, may call for, within a prescribed period, the records of any proceeding under section 8 or sub-section (2) or sub-section (2A) and such authority may, after making inquiry in the prescribed manner, and subject to the provisions of this Act, pass such order thereon as it thinks fit.";
(iii)in sub-section (3), for the words, figures and brackets "under section 8 or under sub-section (2)", the words, figures, brackets and letters "under section 8, sub-section (2), sub-section (2A) or sub-section (2B)" shall be substituted.