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 8] [Entire Act]

Union of India - Section

Section 36 in The Air Force Act, 1950

36. Offences punishable more severely on active service than at other times.—

Any person subject to this Act who commits any of the following offences, that is to say,—
(a)forces a safeguard, or forces or uses criminal force to a sentry; or
(b)breaks into any house or other place in search of plunder; or
(c)being a sentry sleeps upon his post, or is intoxicated; or
(d)without orders from his superior officer leaves his guard, piquet, patrol or post; or
(e)intentionally or through neglect occasions a false alarm in camp or quarters; or spreads reports calculated to create unnecessary alarm or despondency; or
(f)makes known the parole, watchword or countersign to any person not entitled to receive it; or knowingly gives a parole, watchword or countersign different from what he received; or
(g)without due authority alters or interferes with any air signal; shall, on conviction by court-martial,
if he commits any such offence when on active service, be liable to suffer imprisonment for a term which may extend to fourteen years or such less punishment as is in this Act mentioned; and if he commits any such offence when not on active service, be liable to suffer imprisonment for a term which may extend to seven years or such less punishment as is in this Act mentioned.