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 4] [Entire Act]

Union of India - Subsection

Section 4(3) in Assam Rifles Act, 1941

(3)A rifleman shall not be entitled to be discharged except in accordance with the terms of the statement which he has signed, under this Act or under the Assam Rifles Act, 1920.