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 88 in The Air Force Rules, 1969

88. Hours of sitting .-(1) A Court-Martial may sit at such times and for such period between the hours of six in the morning and six in the afternoon as may be directed by the proper air force authority or, in the absence of any such direction, as the Court-Martial may, from time to time, determine:

Provided that no Court-Martial shall, subject to the provisions of sub-rules (2) and (3), sit for more than six hours in any one day.
(2)Where the Court-Martial considers it necessary to continue the trial after six in the afternoon or to sit for more than six hours in any one day, it may do so but if it does so, the Court-Martial shall record in the proceedings the reasons for so doing.
(3)In cases requiring an immediate disposal or when the convening officer certifies under his hand that it is expedient in public interest, trials may be held at any hour.
(4)Where the Court-Martial or the convening officer or the senior officer on the spot is of the opinion that service exigencies or the interests of discipline require the Court-Martial to sit on Sunday or any other day declared as a holiday, the Court-Martial may sit accordingly but in no other case the Court-Martial shall sit on any of these days.