Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 2 docs
Cpl. Shambu Dhandeo Choudhry vs Union Of India And Anr on 30 July, 2008
Cpl. Shambu Dhandeo Choudhry vs Union Of India & Anr. on 30 July, 2008

Loading...
User Queries
[Complete Act]
Central Government Act
Section 84 in The Air Force Act, 1950
84. Limit of punishments under section 82.
(1) An award of punishment under section 82 shall not include field punishment in addition to one or more of the punishments specified in clauses (a) and (b) of that section.
(2) In the case of an award of two or more of the punishments specified in clauses (a), (b) and, (c) of the said section, the punishment specified in clause (b) or clause (c) shall take effect only at the end of the punishment specified in clause (a).
(3) When two or more of the punishments specified in the said clauses (a) and (b) are awarded to a person conjointly, or when already undergoing one or more of the said punishments, the whole extent of the punishments shall not exceed in the aggregate forty- two days.
(4) The punishments specified in clauses (a), (b), (c), (e), (g) and (j) of section 82 shall not be awarded to any person who is of the rank of non- commissioned officer or was, at the time of committing the offence for which he is punished, of such rank.
(5) The punishment specified in clause (f) of the said section shall not be awarded to any person below the rank of a non- commissioned officer.