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] [Section 24] [Entire Act]

Union of India - Subsection

Section 24(3) in The Air Force Rules, 1969

(3)At the conclusion of the hearing of a charge, if the commanding officer is of opinion that the charge ought to be proceeded with, he shall, without unnecessary delay, either:-
(a)dispose of the case summarily; or
(b)[refer the case to the proper superior air force authority for sanction under section 83; or]
(c)adjourn the case for the purpose of having the evidence reduced to writing.