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 24 in The Air Force Rules, 1969

24. Disposal of the charge or adjournment for taking down the summary of evidence .-(1) Every charge against a person subject to the Act shall be heard in the presence of the accused. The accused shall have full liberty to cross-examine any witness against him, and to call any witnesses and make any statement in his defence.

(2)The commanding officer shall dismiss a charge brought before him if, in his opinion, the evidence does not show that some offence under the Act has been committed, and may do so if, in his discretion, he thinks the charge ought not to be proceeded with.
(3)At the conclusion of the hearing of a charge, if the commanding officer is of opinion that the charge ought to be proceeded with, he shall, without unnecessary delay, either:-
(a)dispose of the case summarily; or
(b)[refer the case to the proper superior air force authority for sanction under section 83; or]
(c)adjourn the case for the purpose of having the evidence reduced to writing.
(4)Where the case is adjourned for the purpose of having the evidence reduced in writing, at the adjourned hearing the evidence of the witnesses who were present and gave evidence before the commanding officer, whether against or for the accused, and of any other person whose evidence appears to be relevant shall be taken down in writing in the presence and hearing of the accused before the commanding officer or such officer as he directs.
(5)The accused may put questions in cross-examination to any witness, and the questions with the answers shall be added in writing to the evidence taken down.
(6)The evidence of each witness when taken down, as provided in sub-rules (4) and (5), shall be read over to him, and shall be signed by him, or if he cannot write his name, shall be attested by his mark and witnessed. Any statement of the accused [* * *] [The words " material to his defence" omitted by S.R.O. 24(E), dated 16.8.1974. ] shall be added in writing and read over to him.
(7)The evidence of the witnesses and the statement, if any, of the accused shall be recorded in the English language. If the witness or accused, as the case may be, does not understand English the evidence or statement, as recorded; shall be interpreted to him in a language which he understands.
(8)If a person cannot be compelled to attend as a witness, or if owning to the exigencies of service or any other grounds (including the expense and loss of time involved), the attendance of any witness cannot, in the opinion of the commanding officer or the officer taking the summary (to be certified in writing by the commanding officer or such officer), be readily procured, a written statement of his evidence purporting to be signed by him may be read to the accused and included in the summary of evidence.
(9)[(a) Any witness who is not subject to the air force law may be summoned by order under the hand of the commanding officer of the accused to attend the hearing of the charge under sub-rule (1) or to attend the adjourned hearing for the purpose of having the evidence reduced to writing under sub-rule (4).
(b)The summons shall be in Form "C-1" as provided in the Third Schedule.]