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] [Section 51] [Entire Act]

Union of India - Subsection

Section 51(1) in Reserve And Auxiliary Air Forces Act Rules, 1953

(1)Every member of Air Defence Reserve shall undergo training for a period of 4 weeks every year at such times and places in India as may from time to time be determined by the competent authority or any other authority specified by it in this behalf. Such member is liable to carry out the following minimum training every year, that is to say-
(i)Officers (Aircrew)- 20 hours flying and 80 hours of ground training;
(ii)Officers (Ground Branches)- 80 hours ground training;
(iii)Airmen (Aircrew)- 20 hours flying and 80 hours of ground training
(iv)Airmen (Ground Trades)- 80 hours of ground instructions.
Provided, however, that the competent authority may exempt any member wholly or partly from such training or may extend the period of such training.