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 11 in The Meghalaya Police Act, 2010

11. Police Stations.

(1)The State Government may, in consultation with the Director General of Police and by notification, create as many Police Stations with as many outposts and Beat Houses as necessary, in a Police District as deemed necessary, duly keeping in view the population, the area, the crime situation, the workload in terms of law and order and the distances to be traversed by the inhabitants to reach the Police Station.
(2)One or more Police Stations may be assigned to a Police Circle for the purpose of control and supervision.
(3)A Police Station shall be headed by an Officer-in-Charge not below the rank of Sub-Inspector of Police:Provided that larger Police Stations may be placed under the charge of officers of the rank of Inspector of Police.
(4)The State Government shall ensure availability of adequate strength of staff at each Police Station, based on the population, incidence of crime, law and order-related workload, volume of traffic and the geographical area.
(5)The State Government shall provide, as early as possible, each Police Station with all essential amenities including a reception-cum-visitors’ room, separate toilets for men and women and separate lock-ups for men and women and 2 separate rest rooms for men and women.
(6)Each Police Station shall prominently display all the relevant information required to be made public, including the Supreme Court guidelines and directions, as also departmental orders on arrests, and the details regarding the persons arrested and held in lock-ups.
(7)Each Police Station shall be barrier free for access to persons with disability and will have amenities for them.