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 57 in The National Security Guard Rules, 1987

57. Disqualification of officers for serving on General and Petty Security Guard Courts.

- An officer shall be disqualified from serving on a court, if he :
(i)is an officer who convened the court; or
(ii)is the prosecutor or a witness for the prosecution; or
(iii)has taken any part in the investigation of the case, which would have necessitated applying his mind to any part of the evidence or to the facts of the case; or
(iv)is the Commander of the accused, or the Deputy Inspector-General under whose command the unit in which the accused was serving at the time the alleged offence was committed; or
(v)has a personal interest in the case.