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 54 in The Army Rules, 1954

54. Procedure after plea of "Guilty".-(1) Upon the record of the plea of "Guilty", if there are other charges in the same charge-sheet to which the plea is "Not Guilty", the trial shall first proceed with respect to the latter charges, and after the finding on those charges, shall proceed with the charges on which a plea of "Guilty" has been entered, but if there are alternative charges, the Court may either proceed with respect to all the charges as if the accused had not pleaded "Guilty" to any charge or may, subject to sub-rule (2), instead of trying him, record a finding of "Guilty" upon any one of the alternative charges to which he has pleaded "Guilty" and a finding of "Not Guilty" upon all the other alternative charges.

(2)Where alternative charges are preferred and the accused pleads "Not Guilty" to the charge which alleges the more serious offence and "Guilty" to the other, the Court shall try him as if he had pleaded "Not Guilty" to all the charges.
(3)After the record of the plea of "Guilty" on a charge (if the trial does not proceed on any other charges) the Court, shall receive any statement which the accused desires to make in reference to the charge, and shall read the summary [* * *] of evidence, and annex it to the proceedings, or if there is no such summary [* * *] [Certain words omitted by S.R.O. 17(E), dated 6.12.1993. ] shall take and record sufficient evidence to enable it to determine the sentence and the confirming officer to know all the circumstances connected with the offence. This evidence shall be taken in the manner provided in these rules in the case of plea of "Not Guilty".
(4)After evidence has been so taken, or the summary [* * *] [Certain words omitted by S.R.O. 17(E), dated 6.12.1993. ] of evidence has been read, as the case may be, the accused may make a statement in mitigation of punishment, and may call witnesses as to his character.
(5)If from the statement of the accused or from the summary [* * *] [Certain words omitted by S.R.O. 17(E), dated 6.12.1993. ] of evidence, or otherwise, it appears to the Court that the accused did not understand the effect of his plea of "Guilty", the Court shall alter the record and enter a plea of "Not Guilty", and proceed with the trial accordingly.
(6)If a plea of "Guilty" is recorded, and the trial proceeds with respect to other charges in the same charge-sheet, the proceedings under sub-rules (3) and (4) shall take place when the findings on the other charges in the same charge-sheet are recorded.
(7)When the accused states anything in mitigation of punishment which in the opinion of the Court requires to be proved, and would, if proved, affect the amount of punishment, the Court may permit the accused to call witnesses to prove the same.