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 50] [Entire Act]

Union of India - Section

Section 26 in The Air Force Act, 1950

26. Remedy of aggrieved airman.—

(1)Any airman who deems himself wronged by any superior or other officer may, if not attached to a unit or detachment, complain to the officer under whose command or orders he is serving; and may, if attached to a unit or detachment, complain to the officer commanding the same.
(2)When the officer complained against is the officer to whom any complaint should, under sub-section (1), be preferred, the aggrieved airman may complain to such officer’s next superior officer, and if he thinks himself wronged by such superior officer, he may complain to the Chief of the Air Staff.
(3)Every officer receiving any such complaint shall make as complete an investigation into it as may be possible for giving full redress to the complainant; or, when necessary, refer, the complaint to superior authority.
(4)Every such complaint shall be preferred in such manner as may from time to time be specified by the proper authority.
(5)The Central Government may revise any decision by the Chief of the Air Staff under sub-section (2), but subject thereto, the decision of the Chief of the Air Staff shall be final.