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 64] [Entire Act]

Union of India - Section

Section 80 in The Army Act, 1950

80. Punishment of persons other than officers, junior commissioned officers and warrant officers.

Subject to the provisions of section 81, a commanding officer or such other officer as is, with the consent of the Central Government, specified by the Chief of the Army Staff, may, in the prescribed manner, proceed against a person subject to this Act otherwise than as an officer, junior commissioned officer or warrant officer who is charged with an offence under this Act and award such person, to the extent prescribed, one or more of the following punishments, that is to say,-
(a)imprisonment in military custody up to twenty-eight days;
(b)detention up to twenty-eight days;
(c)confinement to the lines up to twenty-eight days;
(d)extra guards or duties;
(e)deprivation of a position of the nature of an appointment or of corps or working pay, and in the case of noncommissioned officers, also deprivation of acting rank or reduction to a lower grade of pay;
(f)forfeiture of good service and good conduct pay
(g)severe reprimand or reprimand
(h)fine up to fourteen days' pay in any one month;
(i)penal deductions under clause (g) of section 91