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 105 in The Army Rules, 1954

105. Powers and duties of Judge-Advocate .-The powers and duties of a Judge-Advocate are as follows:-

(1)The prosecutor and the accused, respectively, are, at all times after the Judge-Advocate is named to act on the Court, entitled to his opinion on any question of law relative to the charge or trial, whether he is in or out of Court, subject, when he is in Court, to the permission of the Court.
(2)At a Court-Martial, he represents the Judge-Advocate-General.
(3)He is responsible for informing the Court of any informality or irregularity in the proceedings. Whether consulted or not, he shall inform the convening officer and the Court of any informality of defect in the charge, or in the constitution of the Court, and shall give his advice on any matter before the Court.
(4)Any information or advice given to the Court, on any matter before the Court shall, if he or the Court desires it, be entered in the proceedings.
(5)At the conclusion of the case, he shall sum up the evidence and give his opinion upon the legal bearing of the case, before the Court proceeds to deliberate upon its findings.
(6)The Court, in following the opinion of the Judge-Advocate on a legal point, may record that it has decided in consequence of that opinion.
(7)The Judge-Advocate has, equally with the presiding officer, the duty of taking care that the accused does not suffer any disadvantage in consequence of his position as such, or of his ignorance of incapacity to examine or cross-examine witnesses or otherwise, and may for that purpose, with the permission of the Court, call witnesses and put questions to witnesses, which appear to him necessary or desirable to elicit the truth.
(8)In fulfilling his duties, the Judge-Advocate must be careful to maintain an entirely impartial position.Section 3-summary Court-Martial