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 154 in The Air Force Rules, 1969

154. General .-(1) A Court of inquiry is an assembly of officers or of officers and warrant officers directed to collect evidence and if so required, to report with regard to any matter which may be referred to them.

(2)A Court of inquiry may be assembled by the officer in command of any unit or portion of the Air Force.
(3)The Court may consist of any number of officers of any rank or of one or more officers together with one or more warrant officers. The members of the Court may belong to any branch or department of the service, according to the nature of the investigation.
(4)Previous notice shall be given of the time and place of the meeting of a Court of inquiry, and of all adjournments of the Court, to all persons concerned in the inquiry (except a prisoner of war who is still absent).
(5)It is the duty of a Court of inquiry to put such questions to a witness as it thinks desirable for testing the truth or accuracy of any evidence he has given and otherwise for eliciting the truth.
(6)The whole of the proceedings of a Court of inquiry shall be forwarded by the presiding officer to the officer who assembled the Court.
(7)The Court may be reassembled as often as the officer who assembled the Court may direct, for the purpose of examining additional witnesses, or further examining any witnesses, or recording further information.