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] [Entire Act]

Union of India - Section

Section 51 in The Army Rules, 1954

51. Special plea to the jurisdiction .-(1) The accused, before pleading to a charge, may offer a special plea to the general jurisdiction of the Court, and if he does so, and the Court considers that anything stated in such plea shows that the Court has no jurisdiction it shall receive any evidence offered in support, together with any evidence offered by the prosecutor in disproof or qualification thereof, and, any address by or on behalf of the accused and reply by the prosecutor in reference thereto.

(2)If the Court overrules the special pleas, it shall proceed with the trial.
(3)If the Court allows the special plea, it shall record its decision, and the reasons for it, and report it to the convening authority and adjourn; such decision, shall not require any confirmation, and the convening authority shall either forthwith convene another Court for the trial of the accused, or order the accused to be released.
(4)If the Court is in doubt as to the validity of the pleas, it may refer the matter to the convening authority, and may adjourn for that purpose or may record a special decision with respect to such plea, and proceed with the trial.