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 133 in The National Security Guard Rules, 1987

133. Swearing of Court to try several accused persons.

(1)A Summary Security Guard Court may be sworn or affirmed at the same time to try any number of accused persons then present before it whether those persons are to be tried collectively or separately.
(2)In the case of several accused persons to be tried separately, the Court, when sworn of affirmed shall proceed with one case postponing the other cases and taking them afterwards in succession.
(3)Where several accused persons are tried separately upon charges arising out of the transaction, the court may, if it considers it to be desirable in the interests of justice, postpone consideration of any sentence to be awarded to any one or more such accused persons until the trials of all such accused persons have been complete.