Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 120] [Entire Act] Union of India - Subsection Section 120(5) in The Army Act, 1950 (5)The limit referred to in sub- section (4) shall be one year if the officer holding the summary court-martial is of the rank of lieutenantcolonel and upwards, and three months if such officer is below that rank.