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 96 in The Army Rules, 1954

96. [ Counsel allowed in general and district Courts-Martial

.-In every general and district Courts-Martial, counsel shall be allowed to appear on behalf of the prosecutor as well as the accused:Provided the convening officer may declare that it is not expedient to allow the appearance of counsel thereat and such declaration may be made as regards all general and district Courts-Martial held in any particular place or as regards any particular general or district Court-Martial, and may be made subject to such reservation as to cases on active service, or otherwise, as deemed expedient.]