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 50] [Entire Act]

Union of India - Subsection

Section 50(2) in The Naval Ceremonial, Conditions Of Service And Miscellaneous Regulations, 1964

(2)The Officer-in-Charge of a consular post during the absence of the titular incumbent shall take for the time being the rank of that incumbent.