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 150 in The Air Force Rules, 1969

150. Execution of sentence of death .-(1) On receipt of the death warrant, the provost-marshal or other officer, nominated under sub-rule (1) of rule 149 shall-

(a)inform the person sentenced as soon as possible of the date on which the sentence will be carried out;(b)if the person sentenced has been committed to an air force, military or civil prison or to air force or military detention barracks, obtain the custody of his person by issuing a warrant in the relevant form contained in the Seventh Schedule.(c)proceed to carry out the sentence as required by the death warrant and in accordance with any general or special instructions which may from time to time be given by or under the authority of the Chief of the Air Staff.
(2)During the execution of a sentence of death passed under the Act, no person, except those specified below, shall be present without the authority of the officer who issued the death warrant. The following persons shall attend the execution of the sentence of death:-
(a)the provost-marshal or other officer who is responsible for the due execution of the sentence in accordance with these rules;
(b)a commissioned medical officer of the armed forces of the Union.
(c)an officer nominated by the officer who issued the death warrant, who is able to identify the person under sentence as the person described in the death warrant and as the person who was tried and sentenced by the Court-Martial mentioned therein;
(d)such non-commissioned officers as may be detailed by the provost-marshal or the other officer aforesaid for escort and security purposes or to assist at the execution;
(e)if the execution is carried into effect in an air force unit or station, the officer for the time being in command of such station or unit.
(3)After the sentence of death has been carried into effect, the provost-marshal or other officer nominated under sub-rule (1) of rule 149 shall complete or cause to be completed Parts II and III of the death warrant and shall, without unnecessary delay return the completed death warrant to the officer who had issued the same to him.