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 187 in The Army Rules, 1954

187. "Corps" prescribed under section 3(vi).-(1) Each of the following separate bodies of persons subject to the Act shall be a "corps" for the purposes of Chapter III and section 43(a) of the said Act and of [Chapters II and III] of these rules, [except rule 13,] [Substituted by S.R.O. 1, dated 22.12.1961. ] namely:-

(a)President's Body Guard.(b)The armoured corps, horsed cavalry regiments, including training centres and non-combatants.(c)The Regiment of artillery.(d)The corps of Engineers including non-combatants.(e)The corps of signals including non-combatants.(f)Each regiment or each ungrouped battalion (as the case may be) of infantry, or, in the case of grouped Gorkha Regiments, each group of infantry including non-combatants.(g)Each parachute battalion.(h)The Army service corps (including postal).(i)The remount, veterinary and farms corps.(j)The Army medical corps.(k)The Army dental corps.(l)The Army ordinance corps.(m)The corps of electrical and mechanical engineers.(n)The technical development establishments.(o)The intelligence corps.(p)The corps of military police.(q)The pioneer corps.(r)[ The defence security corps.] [Substituted by S.R.O. 397, dated 28.11.1958. ](s)The Army education corps.(t)The Army physical training corps.(u)The general service corps.(v)The frontier defence corps.(w)Each boys battalion.(x)Gorkha boys company.(y)Any other separate body of persons subject to the Act, employed on any service and not attached to any of the above corps or to any department.
(2)Every unit in which a Court-Martial book is maintained shall be a "corps" for the purposes of section 106 and rule 183.
(3)For the purposes of every other provision of the said Act and of these rules each of the following separate bodies shall be "corps":-
(a)Every battalion.
(b)Every company which does not from part of battalion.
(c)Every Regiment of cavalry, armoured corps or artillery.
(d)Every squadron or battery which does not form part of a regiment of cavalry, armoured corps or artillery.
(e)Every school of instruction, training centre, or regimental centre.
(f)Every other separate unit composed wholly or partly of persons subject to the Act.