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 232(4)] [Section 232] [Entire Act]

Union of India - Subsection

Section 232(4)(a) in The Navy (Pension) Regulations, 1964

(a)In the case of an officer who is not brought to trial or who emerges from a court martial with results favourable to him, the whole period of suspension; and