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 67 in The Air Force Rules, 1969

67. Procedure where accused does not call witnesses to the facts of the case .-(1) The accused may call witnesses as to character.

(2)The prosecutor may, in reply to the witnesses as to character, produce proof of format conviction either by a Court-Martial or by a criminal Court and entries in the service conduct sheets.
(3)The prosecutor may address the Court for the purpose of summing up the evidence for the prosecution.
(4)The accused may then address the Court in his defence. The time at which such address is allowed is in these rules referred to as the time for the second address of the accused.