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 100 in The National Security Guard Rules, 1987

100. Announcement of sentence and signing and transmission of proceedings.

(1)The sentence together with any recommendation to mercy and the reasons for any such recommendation shall be announced forthwith in open court. The sentence will be announced as subject to confirmation.
(2)Upon the Court awarding the sentence, the presiding officer shall affix his signatures and date to the sentence and such signatures shall authenticate the whole of the proceedings and the proceedings upon being signed by the Judge Attorney (if any), shall at once be transmitted for confirmation.