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]

State of Meghalaya - Section

Section 14 in The Meghalaya Police Act, 2010

14. Special Branch and Criminal Investigation Department.

(1)There shall be a Special Branch for collection, collation, analysis and dissemination of intelligence, and a Criminal Investigation Department for investigating inter-state, inter-district crimes and other specified offences, in accordance with the provisions of Chapter IX of this Act.
(2)The State Government may appoint a police officer of or above the rank of Inspector General of Police to head each of the aforesaid departments.
(3)The Criminal Investigation Department may have specialized wings to deal with different types of crimes requiring focused attention or special expertise for investigation. Each of these wings shall be headed by an officer not below the rank of Inspector.
(4)The Special Branch may have specialized wings to deal with and coordinate specialised tasks such as measures for intelligence collection, security, for counter terrorism, counter militancy and VIP Security.
(5)The State Government shall appoint officers of and above the rank of Superintendent of Police to serve in the Criminal Investigation Department, and the Special Branch, as deemed appropriate with due regard to the volume and variety of tasks to be handled. In case of those in the subordinate ranks and Deputy Superintendents of Police, their appointment to the Criminal Investigation Department and Special Branch will be decided by the Police Establishment Board even though, in case of Deputy Superintendents of Police, proposal for their posting will be submitted to the Government.
(6)A Vigilance and Anti Corruption Branch with adequate manpower will function as a part of Criminal Investigation Department.