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 2 in The Army Rules, 1954

2. Definitions .-In these rules, unless the context otherwise requires,-

(a)"the Act" means the Army Act, 1950 (46 of 1950);
(b)"Appendix" means an appendix set forth in these rules;
(c)"field officer" includes an officer, not being a general officer, of any rank (including brevet rank) above the rank of Captain;
[* * *]
(d)"proper military authority" when used in relation to any power, duty, act or matter, such military authority as, in pursuance of these rules or the regulations made under the Act or the usages of the service, exercises or performs that power or duty or is concerned with the act or matter;
[* * *] [Clauses (d-i) and (d-ii) omitted by S.R.O. 216, dated 30.8.1988. ][(d-iii) "reckonable commissioned service" means service from the date of permanent commission, or the date-of-seniority for promotion fixed on grant of that commission including any ante date for seniority granted under the rules in force on grant of commission: [Inserted by S.R.O. 188, dated 4.6.1979. ]Provided that periods of service forfeited by sentence of Court-Martial by summary award under the Act and periods of absence without leave, shall be excluded but periods during which furlough rates of pay are drawn and periods of capacity on prisoners of war rates of pay shall be included;]
(e)"section" means a section of the Act;
(f)all words and expressions used in these rules and not defined, but defined in the Act, shall have the same meanings as in the Act.