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 96 in The Air Force Rules, 1969

96. Swearing of Court to try several accused persons .-(1) A Court may be sworn or affirmed at one time to try any number of accused persons then present before it, whether those persons are to be tried together or separately and each accused person shall have power to object to the members of the Court, and shall be asked separately whether he objects to any member.

(2)In the case of several accused persons to be tried separately, the Court, upon one of those persons objecting to a member, may, according as it thinks fit proceed to determine that objection or postpone the case of that person and swear or affirm the members of the Court for the trial of the others alone.
(3)In the case of several accused persons to be tried separately, the Court, when sworn or affirmed, shall proceed with one case, postponing the other cases and taking them afterwards in succession.
(4)Where several accused persons are tried separately by the same Court-Martial upon charges arising out of the same transaction, the Court may, if it considers it desirable in the interests of justice, postpone consideration of sentence to be awarded to any one or more of such accused persons until the trials of all such accused persons have been completed.