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] [Entire Act]

Union of India - Section

Section 132 in Sashastra Seema Bal Act, 2007

132. Annulment of proceedings.–

The Central Government, the Director- General or any prescribed officer may annul the proceedings of any Force Court on the ground that they are illegal or unjust.