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 29 in The Air Force Rules, 1969

29. Limitation of powers of minor punishment according to rank .-(1) A commanding officer or other officer exercising the powers of a commanding officer, if of the rank of Squadron Leader or above, may, without the intervention of a Court-Martial, award the minor punishments specified in section 82.

(2)A commanding officer, or other officer exercising the powers of a commanding officer, of the rank of Flight Lieutenant, shall have the powers of punishment specified in the said section, provided that he shall not award detention or field punishment for a period exceeding seven days.
(3)A commanding officer, or other officer exercising the powers of a commanding officer, who is below the rank of Flight Lieutenant shall have the powers of imposing punishment specified in the said section, except the following in the case of non-commissioned officers, namely:-
(a)severe reprimand;
(b)deprivation of acting rank; and
(c)penal deduction under clause (g) of section 92;
and, in the case of persons below non-commissioned ranks, forfeiture of badge pay:Provided that such officer shall not award detention or field punishment for a period exceeding seven days, or confinement to the camp for a period exceeding ten days.
(4)Notwithstanding anything contained in sub-rules (2) and (3), where a commanding officer or other officer exercising the powers of a commanding officer below the rank of Squadron Leader, an officer superior in command to such commanding or other officer, may, if he considers desirable, restrict the powers under the said sub-rule of such commanding officer or other officer to any extent as he thinks fit.