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 2] [Entire Act]

Union of India - Section

Section 63 in The Air Force Act, 1950

63. Other offences relating to aircraft and flying.—

Any person subject to this Act who commits any of the following offences, that is to say,—
(a)signs any certificate in relation to an aircraft or aircraft material belonging to the Government without ensuring the accuracy thereof; or
(b)being the pilot of an aircraft belonging to the Government, flies it at a height less than such height as may be specified by the Chief of the Air Staff, except while taking off or landing, or in such other circumstances as may be specified by the Chief of the Air Staff; or
(c)being the pilot of an aircraft belonging to the Government, flies it so as to cause, or to be likely to cause, unnecessary annoyance to any person;
shall, on conviction by court-martial, be liable to suffer imprisonment for a term which may extend to two years or such less punishment as is in this Act mentioned.