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] [Section 2] [Entire Act]

Union of India - Subsection

Section 2(2) in The Armed Forces (Emergency Duties) Act, 1947

(2)Upon a declaration being made under sub-section (1) and until it is rescinded, it shall be the duty of every person subject to [the Army Act, 1950, or the Air Force Act, 1950] [Substituted by Act 3 of 1951, Section 3 and Sch., for " the Indian Army Act, 1911, or the Indian Air Force Act, 1932" (w.e.f. 1.4.1951). ], or [* * *] [The words " the Naval Discipline Act, in the form in which it is set forth in the First Schedule to" omitted by A.O. 1950. ] [the Navy Act, 1957 ] [ Substituted by Act 58 of 1960, Section 3 and Sch. II, for " the Indian Navy (Discipline) Act, 1934" (w.e.f. 26.12.1960).]to obey any command given by any superior officer in relation to employment upon or in connection with the services specified in the declaration, and every such command shall be deemed to be a lawful command within the meaning and for the purposes of the said Acts.