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 152 in The Air Force Rules, 1969

152. Field punishment .-(1) A Court-Martial or an officer exercising authority under section 82 may, for the purpose of awarding field punishment under the Act, sentence an offender for a period not exceeding, in the case of a Court-Martial three months, and in the case of such an officer, twenty-eight days, to one of the following punishments, namely:-

(a)field punishment No. 1.(b)field punishment No. 2.
(2)Where an offender is sentenced to field punishment No. 1, he may, during the continuance of his sentence unless the Court-Martial or the officer, as the case may be, otherwise directs, be punished as follows:-
(a)he may be kept in irons, that is to say, in fetters or hand-cuffs or both fetters and hand-cuffs, and may be secured so as to prevent his escape,
(b)when in irons, he may be attached for a period or periods not exceeding two hours in any one day to a fixed object, but he must not be so attached during more than three out of any four consecutive days nor during more than twenty-one days in all.
Explanation 1.-The offenders must be attached so as to be standing firmly on his feet which, if tied, must not be more than twelve inches apart and it must be possible for him to move each foot at least three inches. If he is tied round the body there must be no restriction of his breathing. If his arms or wrists are tied, there must be six inches of play between them and the fixed object. His arms must hang either by the side of his body or behind his back.Explanation 2.-For the purpose of this punishment, irons should be used when available, but straps or ropes may be used in lieu of them when necessary. Any straps or ropes used for the purpose must be of sufficient width to inflict no bodily harm, and leave no permanent mark on the offender,
(c)he may be subjected to the like labour, employment and restraint and dealt within like manner as if he were undergoing a sentence of rigorous imprisonment.
(3)Where an offender is sentenced to field punishment No. 2, the provisions of sub-rule (2) with respect to field punishment No. 1 shall apply in his case except that he shall not be liable to be attached to a fixed object as provided in clause (b) of that sub-rule.
(4)Every portion of a field punishment shall be inflicted in such a manner as is calculated not to cause injury or leave any permanent mark on the offender; and a portion of a field punishment must be discontinued upon a report by a responsible Medical Officer that the continuance of that portion would be prejudicial to the offender's health.
(5)Field punishment shall be carried out within the unit to which the offender belongs or is attached so long as that unit is actually on the move, but when the unit is halted at any place where there is a provost-marshal or any other officer appointed by the commander of the forces or the air forces in the field to execute such punishment, the punishment shall be carried out under the orders of such officer.
(6)When the unit to which the offender belongs or is attached is actually on the move, an offender awarded field punishment No. 1 shall be exempt from the operation of clause (b) of sub-rule (2) but all offenders awarded field punishment shall march with their unit, carry their arms and equipment, perform all their air force duties as well as extra fatigue duties, and be treated as defaulters.