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 5] [Entire Act]

Union of India - Section

Section 28 in The Navy Act, 1957

28. Deductions from pay and allowances of officers.—

The following deductions may be made from the pay and allowances of an officer without recourse to trial by a naval tribunal, namely:—
(1)all pay and allowances for everyday of absence without leave unless an explanation is given to the satisfaction of the commanding officer for such absence and approved by the Chief of the Naval Staff:Provided that the officer is not dealt with by a naval tribunal for the said absence;
(2)all pay and allowances for everyday while he is in civil or naval custody or under suspension from duty on a charge for an offence of which he is afterwards convicted by a competent naval tribunal or Criminal Court and sentenced to imprisonment;
(3)all pay and allowances for everyday while he is in hospital on account of sickness certified by the prescribed medical officer to have been caused by an act amounting to an offence punishable under this Act:Provided that such certificate is accepted by the Chief of the Naval Staff;
(4)any sum required to make good the pay and allowances of any person subject to naval law which he has unlawfully retained or refused to pay;
(5)any sum required to make good any loss, damage or destruction of Government property or property belonging to a naval mess, band or institution which after due investigation appears to the Central Government, the Chief of the Naval Staff or the prescribed officer to have been occasioned by the wrongful act or negligence on the part of the officer;
(6)any sum required to be paid for the maintenance of his wife or legitimate or illegitimate children under the provisions of section 31;
(7)any sum which after due investigation appears to the prescribed officer to be due to a service mess or canteen.