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 23 in The Assam Rifles Act, 2006

23. Offences punishable more severely on active duty than at other times.—

Any person subject to this Act who commits any of the following offences, that is to say,—
(a)forces a safeguard or forces or uses criminal force to a sentry; or
(b)breaks into any house or other place in search of plunder; or
(c)being a sentry, sleeps upon his post or is intoxicated; or
(d)without orders from his superior officer, leaves his guard, picket, patrol or posts; or
(e)intentionally or through neglect occasions a false alarm in camp or quarters, or spreads or causes to be spread reports calculated to create unnecessary alarm or despondency; or
(f)makes known the parole, watchword or countersign to any person not entitled to receive it; or
(g)knowingly gives a parole, watchword or countersign different from what he received,
shall, on conviction by an Assam Rifles Court,
(A)if he commits any such offence when on active duty, be liable to suffer imprisonment for a term which may extend to fourteen years or such less punishment as is in this Act mentioned; and
(B)if he commits any such offence when not on active duty, be liable to suffer imprisonment for a term which may extend to seven years or such less punishment as is in this Act mentioned.