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 2 in The Assam Rifles Act, 2006

2. Definitions.—

(1)In this Act, unless the context otherwise requires,—
(a)“active duty”, in relation to a person subject to this Act, means any duty as a member of the Force during the period in which such person is attached to, or forms part of, a unit of the Force—
(i)which is engaged in operations against an enemy or an insurgent or a terrorist or any person in arms against the Union, or
(ii)which is operating at a picket or engaged on patrol or other guard duty along the borders of India,
and includes duty by such person during any period declared by the Central Government, by notification in the Official Gazette, as a period of active duty with reference to any area in which or under any provision of this Act or for the purposes of any other law for the time being in force, any person or class of persons subject to this Act may be serving;
(b)“Assam Rifles Court” means a Court referred to in section 86;
(c)“battalion” means a unit of the Force constituted as battalion by the Central Government;
(d)“Chief Law Officer” and “Law Officer” mean, respectively, the Chief Law Officer and a Law Officer of the Force appointed by the Central Government;
(e)“civil offence” means an offence which is triable by a criminal court;
(f)“civil prison” means any jail or place used for the detention of any criminal prisoner under the Prisons Act, 1894 (9 of 1894), or under any other law for the time being in force;
(g)“Commandant”, when used in any provision of this Act with reference to any unit of the Force, means the officer whose duty it is under the rules or regulations or in the absence of such rules or regulations, by custom of the service, to discharge with respect to that unit, the functions of a Commandant in regard to matters of the description referred to in that provision;
(h)“criminal court” means a court of ordinary criminal justice in any part of India;
(i)“deputation” means a period for which the services of a person belonging to any department of the Central Government are placed at the disposal of the Director-General;
(j)“Director-General” and “Additional Director-General” mean, the Director-General and Additional Director-General of the Force appointed under sub-sections (1) and (2) of section 5, respectively;
(k)“enemy” includes all armed mutineers, armed rebels, armed rioters, pirates, terrorists and any person in arms against whom it is the duty of any person subject to this Act to take action;
(l)“enrolled person” means an under-officer or other person enrolled under this Act;
(m)“Force” means the Assam Rifles;
(n)“Force custody” means the arrest or confinement of a member of the Force according to rules and includes any military custody of such member under the Army Act, 1950 (46 of 1950);
(o)“Inspector-General” and “Deputy Inspector-General” mean, respectively, the Inspector-General and the Deputy Inspector-General of the Force appointed under sub-section (2) of section 5;
(p)“member of the Force” means an officer, a subordinate officer, an under-officer or other enrolled person and includes the persons on deputation;
(q)“notification” means a notification published in the Official Gazette;
(r)“offence” means any act or omission punishable under this Act and includes a civil offence;
(s)“officer” means a person appointed or in pay as an officer of the Force; but does not include a subordinate officer or an under-officer;
(t)“prescribed” means prescribed by rules made under this Act;
(u)“regulations” means the regulations made by the Central Government under this Act;
(v)“rule” means a rule made under this Act;
(w)“subordinate officer” means a person appointed or in pay as a Subedar-Major, a Subedar or a Naib Subedar of the Force;
(x)“superior officer”, when used in relation to a person subject to this Act, means—
(i)any member of the Force or a person on deputation to whose command such person is for the time being subject in accordance with the rules;
(ii)any officer of higher rank or class or of a higher grade in the same class,
and includes when such person is not an officer, a subordinate officer or an under-officer of higher rank, class or grade;
(y)“terrorist” means any person who, with intent to overawe the Government as by law established or to strike terror in the people or any section of the people or to alienate any section of the people or to adversely affect the harmony amongst different sections of the people, does any act or thing by using bombs, dynamite or other explosive substances or inflammable substances or fire-arms or other lethal weapons or poisons or noxious gases or other chemicals or any other substances (whether biological or otherwise) of a hazardous nature in such a manner, as to cause or is likely to cause death of, or injury to, any person or persons, or damage to, or destruction of, property or disruption of any supplies or services essential to the life of the community;
(z)“under-officer” means a Warrant Officer, Havildar, Naik and Lance Naik of the Force;
(za)“unit” means any—
(i)battalion; or
(ii)regiment; or
(iii)training institution; or
(iv)Head Quarters of Deputy Inspector-General; or
(v)Head Quarters of Inspector-General; or
(vi)Head Quarters of Director-General,
of the Force and includes any other formation of the Force specified, by notification, by the Central Government.
(2)Words and expressions used and not defined in this Act but defined in the Indian Penal Code shall have the meanings assigned to them in that Code (45 of 1860).
(3)In this Act, reference to any law not in force in the State of Jammu and Kashmir shall be construed as references to the corresponding law in force in that State.