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 164 in The Air Force Rules, 1969

164. Prescribed authority under section 98.-Any penal deduction from the pay and allowances of a person subject to the Act, made under Chapter VIII thereof, may be remitted as provided below-

(a)the Central Government may remit to any extent any penal deduction from the pay and allowances of any person.
(b)where an airman absents himself without leave for a period not exceeding five days, the officer who is in command of the unit, from which he absented himself, at the time when such absence terminates, or the Chief of the Air Staff may, if a satisfactory explanation is given by such airman, remit in whole or in part the forfeiture of pay and allowances to which that absence renders him liable provided that the airman is not convicted by a Court-Martial on a charge for such absence.
(c)A forfeiture of pay and allowances incurred by any person subject to the Act owing to his absence as a prisoner of war may in whole or in part be remitted by the Chief of Air Staff or by the officer commanding the air forces in the field, except when such forfeiture has been ordered by the Central Government under clause (h) of section 91.