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 59 in Sashastra Seema Bal Act, 2007

59. Cancellation, variation or remittance of sentence.–

(1)In every case in which punishment has been awarded under section 58, certified true copies of the proceedings shall be forwarded, in the prescribed manner, by the officer awarding the punishment to the prescribed superior authority who may, if the punishment awarded appears to him to be illegal, unjust or excessive, cancel, vary or remit the punishment and make such other direction as may be appropriate in the circumstances of the case.
(2)For the purpose of sub-section (1), a "superior authority" means,–
(a)any officer superior in command to such officer who has awarded the punishment;
(b)in the case of punishment awarded by Director-General, the Central Government.