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 5] [Entire Act]

State of Kerala - Section

Section 67 in Kerala Police Act, 2011

67. Taking over possession of building and premises for preventing riot.–

(1)The senior most police officer not below the rank of Inspector present at the spot may temporarily close or take over any building or other place for a period not exceeding twenty four hours for preventing or suppressing any imminent riot or grave disturbance of peace and may remove all or any persons therefrom or allow entry thereon only for such fixed persons on such conditions as he deems fit and all persons concerned shall be bound to behave themselves in accordance with such orders:Provided that while taking such steps the difficulties caused to women, children, senior citizens and differently abled persons, etc. shall be taken into account and such difficulties shall be avoided as far as possible:Provided further that for giving and implementing such directions, beyond twenty four hours and upto sixty days, orders in writing of the District Magistrate shall be necessary.
(2)The District Magistrate may, on his own motion or on the application of any aggrieved person by an order under sub-section (1), cancel or amend any such order.