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 37 in The Army Rules, 1954

37. Convening of general and district Courts-Martial .-(1) An officer before convening a general or district Court-Martial shall first satisfy himself that the charges to be tried by the Court are for offences within the meaning of the Act, and that the evidence justifies a trial on those charges, and if not so satisfied, shall order the release of the accused, or refer the case to superior authority.

(2)He shall also satisfy himself that the case is a proper one to be tried by the kind of Court-Martial which he proposes to convene.
(3)The officer convening a Court-Martial shall appoint or detail the officers to form the Court and, may also appoint, or detail such waiting officers as he thinks expedient. He may also, where he considers the service of an interpreter to be necessary, appoint or detail an interpreter to the Court.
(4)The officer convening a Court-Martial shall furnish to the senior member of the Court with the original charge-sheet on which the accused is to be tried and, where no Judge-Advocate has been appointed, also with a copy of the summary [* * *] of evidence and the order for the assembly of the Court-Martial. He shall also send, to all the other members, copies of the charge-sheet and to the Judge-Advocate when one has been appointed, a copy of the charge-sheet and a copy of the summary [* * *] [Certain words omitted by S.R.O. 17(E), dated 6.12.1993. ] of evidence.