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 1] [Section 132] [Entire Act]

Union of India - Subsection

Section 132(2) in The Army Act, 1950

(2)No sentence of death shall be passed by a general court-martial without the concurrence of at least two- thirds of the members of the court.