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 82 in The Army Rules, 1954

82. Continuity of trial and adjournment of Court .-(1) When a Court is once assembled and the accused has been arraigned, the Court shall continue the trial from day to day, in accordance with rule 81, unless it appears to the Court that an adjournment is necessary for the ends of justice or that such continuance is impracticable.

(2)A Court may adjourn from time to time and from place to place and may, when necessary, view any place.
(3)The senior officer on the spot may also, for military exigencies, adjourn or prolong the adjournment of the Court.
(4)A Court-Martial, in the absence of a Judge-Advocate (if such has been appointed for that Court-Martial) shall not proceed, and shall adjourn.
(5)If the time to which an adjournment is made is not specified, the adjournment shall be until further orders from the proper military authority; and, if the place to which an adjournment is made is not specified, the adjournment shall be to the same place or to such other place as may be specified in further orders from the proper military authority.