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 75] [Entire Act]

Union of India - Section

Section 9 in The Central Industrial Security Force Act, 1968

9. Appeal and revision .-(1) Any [enrolled member] of the Force aggrieved by an order made under section 8 may, within thirty days from the date on which the order is communicated to him, prefer an appeal against the order to such authority as may be prescribed, and [subject to the provisions of sub-section (2-A), sub-section (2-B) and sub-section (3)] [Substituted by Act 40 of 1999, Section 6, for " subject to the provisions of sub-section (3)" (w.e.f. 29.12.1999). ], the decision of the said authority thereon shall be final:

Provided that the prescribed authority may entertain the appeal after the expiry of the said period of thirty days, if it is satisfied that the appellant was prevented by sufficient cause from filing the appeal in time.
(2)In disposing of an appeal, the prescribed authority shall follow such procedure as may be prescribed.[(2-A) Any enrolled member of the Force aggrieved by an order passed in appeal under sub-section (1) may, within a period of six months from the date on which the order is communicated to him, prefer a revision petition against the order to such authority as may be prescribed and in disposing of the revision petition, the said authority shall follow such procedure as may be prescribed.(2-B) The authority, as may be prescribed for the purpose of this sub-section, on a revision petition preferred by an aggrieved enrolled member of the force or suo motu , may call for, within a prescribed period, the records of any proceeding under section 8 or sub-section (2) or sub-section (2-A) and such authority may, after making inquiry in the prescribed manner and subject to the provisions of this Act, pass such order thereon as it thinks fit.] [Inserted by Act 40 of 1999, Section 6 (w.e.f. 29.12.1999). ]
(3)The Central Government may call for and examine the record of any proceeding [under section 8, sub-section (2), sub-section (2-A) or sub-section (2-B)] [Substituted by Act 40 of 1999, Section 6, for " under section 8 or under sub-section (2)" (w.e.f. 29.12.1999). ] of this section and may make such inquiry or cause such inquiry to be made and subject to the provisions of this Act, may pass such order thereon as it thinks fit:Provided that no order imposing an enhanced penalty under sub-section (2) or sub-section (3) shall be made unless a reasonable opportunity of being heard has been given to the person affected by such order.