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 58] [Entire Act]

Union of India - Section

Section 131 in The Army Act, 1950

131. Oaths of member, judge advocate and witness.

(1)An oath or affirmation in the prescribed manner shall be administered to every member of every court-martial and to the judge advocate before the commencement of the trial.
(2)Every person giving evidence before a court-martial shall be examined after being duly sworn or affirmed in the prescribed form.
(3)The provisions of sub- section (2) shall not apply where the witness is a child under twelve years of age and the court-martial is of opinion that though the witness understands the duty of speaking the truth, he does not understand the nature of an oath or affirmation.