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]

Bengal Presidency - Section

Section 7 in The Eastern Frontier Rifles (West Bengal Battalion) Act, 1920

7. Other offences, including acts prejudicial to good order and discipline. -

A rifleman who-
(a)is in a state of intoxication when on or detailed for any duty, or on parade, or on the line of march; or
(b)strikes, or forces or attempts to force, any sentry; or
(c)being in command of a guard, picquet or patrol, refuses to receive any prisoner duly committed to his charge, or, whether in such command or not, releases any prisoner without proper authority or negligently suffers any prisoner to escape; or
(d)being deputed to any guard, picquet or patrol, quits it without being regularly relieved or without leave; or
(e)being in command of a guard, picquet or patrol, permits gambling or other behaviour prejudicial to good order and discipline; or
(f)being under arrest or in confinement, leaves his arrest or confinement before he is set at liberty by proper authority; or
(g)is grossly insubordinate or insolent to his superior officer in the execution of his office; or
(h)refuses to superintend or assist in the making of any field work or other military work of any description ordered to be made either in quarters or in the field; or
(i)strikes or otherwise ill-uses any rifleman subordinate to him in rank or position; or
(j)being in command at any post or on the march and receiving a complaint that any one under his command has beaten or otherwise maltreated or oppressed any person, or has committed any riot or trespass, fails, on proof of the truth of the complaint, to have due reparation made as far as possible to the injured person and to report the case to the proper authority; or
(k)designedly or through neglect injures or loses or fraudulently or without due authority disposes of his arms, clothes, tools, equipment, ammunition, accoutrements or other necessaries, or any such articles entrusted to him or belonging to any other person; or
(l)malingers, feigns or produces disease or infirmity in himself, or intentionally delays his cure or aggravates his disease or infirmity; or
(m)with intent to render himself or any other person unfit for service, voluntarily causes hurt to himself or any other person; or
(n)commits extortion, or without proper authority exacts from any person carriage, porterage or provisions; or
(o)designedly or through neglect kills, injures, makes away with, ill-treats or loses his horse, or any animal used in the public service; or
who, while not on active service,-
(p)disobeys the lawful command of his superior officer; or
(q)plunders, destroys, or damages any property of any kind; or
(r)being a sentry, sleeps at his post or quits it without being regularly relieved or without leave; or
(s)deserts or attempts to desert the service; or
(t)neglects to obey any battalion or other orders, or commits any act of omission prejudicial to good order and discipline, such act or omission not constituting an offence under the Indian Penal Code or any other Act in force in [West Bengal] [Words substituted by the Indian Independence (Adaptation of Bengal and Punjab Acts) Order, 1948.],
shall be punished with imprisonment for a term which may extend to one year, or with a fine not exceeding two hundred rupees, or with both.