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 124] [Entire Act]

Union of India - Section

Section 2 in The Army Act, 1950

2. Persons subject to this Act.

(1)The following persons shall be subject to this Act wherever they may be, namely:-
(a)officers, junior commissioned officers and warrant officers of the regular Army;
(b)persons enrolled under this Act;
(c)persons belonging to the Indian Reserve Forces;
(d)persons belonging to the Indian Supplementary Reserve Forces when called out for service or when carrying out the annual test;
(e)officers of the Territorial Army, when doing duty as such officers, and enrolled persons of the said Army when called out or embodied or attached to any regular forces, subject to such adaptations and modifications as may be made in the application of this Act to such persons under sub-section (1) of section 9 of the Territorial Army Act, 1948 (56 of 1948.)
(f)persons holding commissions in the Army in India Reserve of Officers, when ordered on any duty or service for which they are liable as members of such reserve forces;
(g)officers appointed to the Indian Regular Reserve of Officers, when ordered on any duty or service for which they are liable as members of such reserve forces;
(h)***
(i)persons not otherwise subject to military law who, on active service, in camp, on the march or at any frontier post specified by the Central Government by notification in this behalf, are employed by, or are in the service of, or are followers of, or accompany any portion of, the regular Army
(2)Every person subject to this Act under clauses (a) to (g) of sub-section (1) shall remain so subject until duly retired, discharged, released, removed, dismissed or cashiered from the service.