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 81 in The Army Rules, 1954

81. Hours of sitting .-(1) A Court-Martial may sit at such times and for such period between the hours of six in the morning and six in the afternoon as may be directed by the proper superior military authority, and so far as no such direction extends, as the Court from time to time determines but no Court shall sit for more than six hours in any one day.

(2)If the Court considers it necessary to continue the trial after six in the afternoon or to sit for more than six hours in any one day, it may do so but if it does so, should record in the proceedings the reason for so doing.
(3)In cases requiring an immediate example or when the convening officer certifies under his hand that it is expedient for the public service, trials may be held at any hour.
(4)If the Court or the convening officer or other superior military authority thinks that military exigencies or the interests of discipline require the Court to sit on Sunday or on any other day declared as a holiday in Army or Command Orders, the Court may sit accordingly, but otherwise the Court shall not sit on any of those days.