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 5] [Entire Act]

Union of India - Section

Section 93 in The Border Security Force Act, 1968

93. Conviction of offence not charged.-

(1)A person charged before a Security Force Court with desertion may be found guilty of attempting to desert or of being absent without leave.
(2)A person charged before a Security Force Court with attempting to desert may be found guilty of being absent without leave.
(3)A person charged before a Security Force Court with using criminal force may be found guilty of assault.
(4)A person charged before a Security Force Court with using threatening language may be found guilty of using insubordinate language.
(5)A person charged before a Security Force Court with any one of the offences specified in clauses (a), (b), (c) and (d) of section 30 may be found guilty of any other of these offences with which he might have been charged.
(6)A person charged before a Security Force Court with an offence punishable under section 46 may be found guilty of any other offence of which he might have been found guilty, if the provisions of the Code of Criminal Procedure, 1898 (5 of 1898), were applicable.
(7)A person charged before a Security Force Court with any offence under this Act may, on failure of proof of an offence having been committed in circumstances involving a more severe punishment, be found guilty of the same offence as having been committed in circumstances involving a less severe punishment.
(8)A person charged before a Security Force Court with any offence under this Act may be found guilty of having attempted or abetted the Commission of that offence, although the attempt or abetment is not separately charged.