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]

British India - Section

Section 3 in The Fort William Act, 1881

3. Chief of the Army Staff may make rules.

3 The Chief of the Army Staff] may, from time to time, with the sanction of the Central Government, make rules, to be in force within the Fort, in regard to the matters specified in the Schedule hereto annexed and other matters of a like nature, and may by such rules prescribe, as penalties for the infringement thereof, fine which may extend to fifty rupees, or imprisonment for a term which may extend to four days, or both. When a sentence of fine is passed under any such rule, the term for which the Court directs the offender to be imprisoned in default of payment of such fine may extend to, and shall not exceed, four days. When any rule is made under this section, a copy thereof, in English and such other languages as the Central Government may from time to time direct, shall be exhibited in such conspicuous places within the Fort as the Officer Commanding the Fort may from time to time direct.