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 143 in The Army Rules, 1954

143. Re-calling of witnesses and calling of witnesses in reply .-(1) At the request of the prosecutor or of the accused, a witness may, by leave of the Court, be recalled at any time before the closing address of or on behalf of the accused (or at a summary Court-Martial at any time before the finding of the Court) for the purpose of having any question put to him through the presiding officer, the Judge-Advocate (if any), or the officer holding the trial.

(2)The Court may, if it considers it expedient, in the interests of justice, so to do, allow a witness to be called or recalled by the prosecutor, before the closing address of or on behalf of the accused for the purpose of rebutting any material statement made by a witness for the defence or for the purpose of giving evidence on any new matter which the prosecutor could not reasonably have foreseen.
(3)Where the accused has called witnesses to character, the prosecutor before the closing address of or on behalf of the accused, may call or re-call witnesses for the purpose of proving a previous conviction of entries in the defaulters book, against the accused.
(4)The Court may call or recall any witness at any time before the finding, if it considers that it is necessary for the ends of justice.Addresses