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]

Union of India - Act

The Navy (Enrolment) Regulations, 1965

UNION OF INDIA
India

The Navy (Enrolment) Regulations, 1965

Rule THE-NAVY-ENROLMENT-REGULATIONS-1965 of 1965

  • Published on 13 October 1965
  • Commenced on 13 October 1965
  • [This is the version of this document from 13 October 1965.]
  • [Note: The original publication document is not available and this content could not be verified.]
The Navy (Enrolment) Regulations, 1965Published vide Notification Gazette of India, Part 2, Section 4, page 265

1823.

S.R.O. 359, dated the 13th October, 1965. - In exercise of the powers conferred by section 184 of the Navy Act, 1957 (62 of 1957), the Central Government hereby makes the following regulations, namely :

1. Short title.

- These regulations may be called "The Navy (Enrolment) Regulations, 1965".

2. Definitions.

- In these regulations, unless the context otherwise, requires,
(a)"Act" means the Navy Act, 1957;
(b)"section" means a section of the Act;
(c)"Appendix" means the Appendix set forth in these regulations;
(d)"prescribed form" means an appropriate form in an Appendix applicable to the relevant regulation;
(e)"Seaman" has the same meaning as in clause (20) of Section 3.

3. Form.

(1)The Enrolment Form (I.N.-441) set forth in the Appendix with such variations, as the circumstances of each case may require, shall be used for the purpose of enrolment in the Indian Navy, and if used, shall be sufficient; but a deviation from such form shall not by reason only of such deviation, render invalid any enrolment or any proceedings under these regulations.
(2)Th directions in the notes to, and the instructions in, the enrolment form shall be duly complied with in all cases to which they relate but any omission to comply with any such directions in the notes or instructions shall not merely by reason of such omission, render any act or thing invalid.

4. Enrolling Officers.

- The following persons shall be the enrolling officers for the purpose of section 11:
(a)All Area Recruiting Officers, Deputy Area Recruiting Officers and Recruiting Officers of the Regular Army, the Indian Navy or of the Air Force who may be appointed as such.
(b)The Captain, Naval Barracks or any other Naval authority as may be decided upon by the Chief of the Naval Staff from time to time.
(c)Any Assistant Recruiting Officer, Recruiting Assistant or any person who may be appointed as an enrolling officer by the Adjutant General of the Army or by the Chief of the Naval Staff.

5. Procedure before enrolling officer.

- Upon the appearance before an enrolling officer of any person desirous of being enrolled, the enrolling officer shall read and explain to him or cause to be read and explained to him in his presence, the conditions of the service for which he is to be enrolled; and shall put to him the questions set forth in the prescribed form of enrolment, and shall, after having cautioned him that if he makes a false answer to any such question he will be liable to punishment under the Act, record or cause to be recorded his answer to each such question.

6. Mode of enrolment.

- If, after complying with the provisions of regulation 5 the enrolling officer is satisfied that the person desirous of being enrolled fully understands the questions put to him and consents to the conditions of service, and if such officer perceives no impediment, he shall sign and shall also cause such person to sign the enrolment paper, and such person shall thereupon be deemed to be enrolled.

7. Transfer from one branch of the Indian Navy to another.

- Where the Central Government by any general or special order published in the official gazette so directs, any seaman enrolled under these regulations may, notwithstanding anything to the contrary contained in the conditions of service for which he is enrolled, be transferred to any branch by order of the Chief of the Naval Staff.APPENDIX TO S.R.O. 359 : I.N. 441Indian NavyAnswers to questions Nos. 4(c) and 14 to 22 are to be in the affirmative. Any person who answers any of these questions in the negative is to be rejected.Form Of EnrolmentThe prescribed periods for which persons shall be enrolled are stated in the appropriate orders of the Government of India and save as is hereinafter provided, no person shall by reason of an error of his enrolment paper or otherwise, be entitled to be retained in service or be compelled to serve for a period longer than that for which he should have been enrolled, though he may do so voluntarily, provided his services are required in the sanctioned establishment.NOTE. - At the time of enrolment any alterations or corrections in this Form are invariably to be initialled by the Enrolling Officer.Enrolment OfOFFICIAL NO.(Space to be left vacant if not known.........................................Name In Full (to be inserted in Block Letters)as a......................(Sailor).....................................in THE NAVY and borne on the books of I.N.S..........................Question To Be Put Before EnrolmentYou are warned that if after enrolment, it is found that you have given a wilfully false answer to any of the following first thirteen questions, you will be liable to be punished.
1.What is you name (in block capitals)? 1.................................
2.What is your father's name? 2..........................................
(a)Is your father alive ? (a).............................................
(b)If not, is your mother alive ? (b)....................
(c)If not, who is your guardian[*] [For Boys and Artificer Apprentices only]next of kin?[*] [Name and relationship are to be stated] (c).....................
3.What is your religion, Caste and tribe/Community? 3.......................
4.(a) Are you married?[*] [Candidates who are married are not eligible for enrolment as Boys or apprentices.]4. (a)..............................................  
(b)Have you more than one wife living?* (b).................................
(c)Do you understand that in the event of your declaration in thenegative being found incorrect after your enrolment in the Navyyou will be liable to be discharged from the service ? (c)................................
5.Are you a citizen of India? 5............................
(a)Where were you born ? (a)...........................................
PostOffice .................................................................
Thana ...............................................
Parganaor Tehsil .................................................
District .............................................
6.What is your village ? 6...........................................  
PostOffice ..........................................
TelegraphOffice ........................................
Thana ..................................................
Parganaor Tehsil ..............................................
District ........................................................
7.Do you belong to the Indian Army, the Indian Navy, the Indian AirForce, the Re serves of the Indian Army/Navy/Air Force, theTerritorial Army, the Nepal State Army, or any of theCommonwealth's Defence Services including Reserves? 7.................................
8.Have you ever served in the India Army, the Indian Navy, theIndian Air Force, the Reserves of the India Army/Navy/Air Force,the Territorial Army, the Nepal State Army or any of theCommonwealth's Defence Services including Reserves? 8.......................................
(Note.- If discharged the recruit should be asked to produce hisdischarge certificate.)  
9.Do you desire your former service, if any, in the Indian ArmedForces to reckon to wards good conduct badges and play, and, orpension or gratuity, when such are admissible by refunding anygratuity you - may have received on or since discharge in notmore than 36 monthly instalments commencing from the date ofre-enrolment? 9.................................
10.Are you in receipt of any pay, pension or allowance fromGovernment; if so, on what account? 10..................................
11.Are you at present employed in a civil capacity by Central orState Governments? If so, can you furnish written permission toleave your employment? 11.....................................
12.Are you indentured as an apprentice ? 12............................
(Note.-Ifthe answer is "yes" the recruit should not be accepted unless written permission from the company to which he isindentured, to join the Navy is produced.)  
13.Have you ever been imprisoned or convicted by a Criminal Court? 13.........................................
14.Are you aware that, during your service, 14................................
15.Are you willing to be vaccinated, re-vaccinated,inoculated/re-inoculated, and protected against other diseases,if necessary? 15............................
16.Are you willing to serve overseas in any part of the world and gowherever ordered, by land, sea or air, and not to allow anycaste usage to interfere with the duties for which you areenrolled ? 16................................
17.Are you prepared to eat food prepared in a common galley in whichfood is cooked for all communities by cooks of any community orreligion ? 17..................
Areyou prepared to accept food as supplied in ships andestablishments abroad and on passenger ships and aircraft? (Avegetarian will not be required to eat meat, fish or eggs.) .........................................................
18.Are you aware that all advancements (promotions) in the Navy aresubject to vacancies even though a candidate may be fullyqualified in all respects for advancement? 18..........................................
19.Do you understand that throughout your period of Naval Service orapart from your professional duties, you will be required toclean all parts of your ship or establishment and that you willbe required to wait upon yourself, your mess-mates, and sailorssenior to you at meal times, clean your own eating utensils andthe utensils of your mess-mates and sailors senior to you, washyour own clothes and make your own bed? 19.....................................
Doyou understand that you will be required to handle rations eatenin the ship including all types of meat, poultry and fish, whenrequired? .......................................
20.Are you aware that after enrolment you will be subject to theNavy Act, 1957, and the rules, instructions and regulations forthe Navy in force from time to time ? 20.......................................
21.Are you willing to enrol in the ...............[*] [State in which branch]Branch of the Navybearing in mind that you may subject to your willingness and/orexigencies of the Service, be transferred to any other branch ofthe I.N. within one year from the date of enrolment? 21...........................................................
22.Are you aware that you are being recruited for training as asailor and not as an officer and do you confirm that you have notbeen inducted to enter the Navy by the prospect of beingtransferred to another branch at your own request. 22..............................................

Part I – .- Declaration and Certificate

A.-Declaration from men newly entered and men who have been out of the Service since the expiration of their previous continuous Service Engagement.I .............................................................understand and accept the terms and conditions of service in the Navy and shown in questions 1 to 22 and the duties of the Branch in which I have been enrolled and do solemnly declare that to the best of my knowledge and belief the answers to the questions overleaf are true and I do hereby agree to serve honestly and faithfully in the Navy* for the term of ................years to complete time for pension $ from....................provided my services should be so long required and thereafter for a further period of TEN years in the Fleet Reserve, if required, as witness my hand this ....................................day of ................................19.................Man's signature in full.Witness to signature ..............................*On expiry of this period, men may be re-enrolled for a further period of service to enable them to complete time for minimum pension. They could also be granted further extension for completing time for maximum pension, and even to serve up to the age of superannuation. All re-enrolment would, however, be subject to the willingness of men to continue to serve, their utility and the requirements of the Service.**In all cases where ex-sailors apply for re-enrolment into the Navy the matter is to be referred in detail to the Captain, Naval Barracks (Drafting Office), Bombay, who will issue necessary instruction for enrolment. The applicant is to be informed of this of this and no further action is to be taken by enrolling authorities until such instructions are received.B. Declaration for Boys and Artificer ApprenticesI ...................................understand and accept the terms and conditions of service in the Navy as shown in questions 1 to 22 and the duties of the Branch in which I have been enrolled, and do solemnly declare that to the best of my knowledge and belief the answers to the questions overleaf are true and I do hereby agree to serve honestly and faithfully in the Navy from ........................................as a boy*/ an Artificer Apprentice* until I am advanced to a man's rating, and for ..........................years thereafter in my services, are so long required (and thereafter for a further period) of TEN years in the Reserve, if required, as witness my hand this ..................day of...............19..........*Boy's/*Artificer Apprentice's Signature in full.Witness to signature ...........................................**I understand and accept the terms and conditions of Service in the Navy as shown in Questions 1 to 22 and in B above for which my *son/word* (Name) ..............................................has my permission to be enrolled.*Father/*Mother/*Legal Guardian's signature in full.Witness to signature.**Designation.*To be signed only when the recruit is below 18 years of age. It should be signed in the order of precedence given.**The witness should be a responsible person, e.g., a Justice of the Place, Minister of Religion or Religious Leaders, Gazetted Government Officer, Headmaster, Lambardar or Tehsildar. He must be able to vouch for the relationship or identify (in the case of legal guardian) of the person who makes his signature or thumb impression on the above certificate.

Part II – . - Description Of Enrolment

(See instructions below)(To be completed by the enrolling authority)*Date of Birth .................. Height..............f.t .....................inchesChestApparent Age .............years Measurement (Minimum)....................inches (Maximum) ....................................inchesWeight .....................lbs.Visual Standard Rt ..............Lt.................................*Should tally with the age given in one of the following
(i)Birth certificate, (ii) High School Examination (i.e., Matriculation or equivalent Examination) Certificate, and (iii) School Leaving Certificate. The original of the certificate produced, or a copy thereof, duly attested by the enrolling authority, must be attached. If a candidate is not in possession of any of these certificates, the age should be assessed by the Recruiting Medical Officer and entered against "Apparent Age", and a certificate in the following form must be taken from the candidate and attached to this form:
"I certify that I am not in possession of any documentary evidence regarding my age or date of birth. I further certify that I am aware that my age as assessed by the Enrolling officer is ..........................years as on the date of enrolment and my date of birth as calculated from the assessed age under the rules is .....................day of ..................of the year Nineteen hundred and .................years".
(date)
(month)Only one column "Date of Birth" or "Apparent Age" must be filled in, as
appropriate.[*] [Documentary proofs in original/ attested true copy MUST be attached.]Educational qualifications
(i)Standard/Class
(ii)School/ Institution
(iii)Board /University
(iv)Year in which left (ii)
(v)Year in which passed Matriculation
Examination, if applicable.............................................The conditions of Service for which he is now enrolled were read and explained to the above named [] [Delete whichever is not applicable.]sailor/[] [Delete whichever is not applicable.]boy/[**] [Delete whichever is not applicable.]artificer apprentice by me (or in my presence). I am satisfied that he fully understands all the questions put to him, and consents to the terms and conditions of Service.Signed at ................this ..............day of............. 19...........Signature and Rank of enrolling officer............................(To be completed by the Medical Officer)I consider him fit for Naval Service/unfit for Naval Service in any part of the world.Identification Marks ................................Colour of Hair ....................Colour of Eyes .....................Colour of Complexion ........................ Cause of unfitness ........................Date ................19 .............. Signature and Rank of Medical Officer.....................Place .........................

Part III – . - Certificates of Attestation

(To be completed on Attestation Muster after arrival at a Naval Training Establishment)