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 9] [Entire Act]

Union of India - Section

Section 26 in The Central Vigilance Commission Act, 2003

26. Amendment of Act 25 of 1946.—

In the Delhi Special Police Establishment Act, 1946,—(a)after section 1, the following section shall be inserted, namely:—“1A. Interpretation section.—Words and expressions used herein and not defined but defined in the Central Vigilance Commission Act, 2003, shall have the meanings, respectively, assigned to them in that Act.”;(b)for section 4, the following sections shall be substituted, namely:—“4. Superintendence and administration of Special Police Establishment.—
(1)The superintendence of the Delhi Special Police Establishment insofar as it relates to investigation of offences alleged to have been committed under the Prevention of Corruption Act, 1988 (49 of 1988), shall vest in the Commission.
(2)Save as otherwise provided in sub-section (1), the superintendence of the said police establishment in all other matters shall vest in the Central Government.
(3)The administration of the said police establishment shall vest in an officer appointed in this behalf by the Central Government (hereinafter referred to as the Director) who shall exercise in respect of that police establishment such of the powers exercisable by an Inspector-General of Police in respect of the police force in a State as the Central Government may specify in this behalf.
(4A)Committee for appointment of Director.—
(1)The Central Government shall appoint the Director on the recommendation of the Committee consisting of—
(a)the Central Vigilance Commissioner — Chairperson;
(b)Vigilance Commissioners — Members;
(c)Secretary to the Government of India in-charge of the Ministry of Home Affairs in the Central Government — Member;
(d)Secretary (Coordination and Public Grievances) in the Cabinet Secretariat — Member.
(2)While making any recommendation under sub-section (1), the Committee shall take into consideration the views of the outgoing Director.
(3)The Committee shall recommend a panel of officers—
(a)on the basis of seniority, integrity and experience in the investigation of anti-corruption cases; and
(b)chosen from amongst officers belonging to the Indian Police Service constituted under the All-India Services Act, 1951 (61 of 1951),
for being considered for appointment as the Director.
(4B)Terms and conditions of service of Director.—
(1)The Director shall, notwithstanding anything to the contrary contained in the rules relating to his conditions of service, continue to hold office for a period of not less than two years from the date on which he assumes office.
(2)The Director shall not be transferred except with the previous consent of the Committee referred to in sub-section (1) of section 4A.
(4C)Appointment for posts of Superintendent of Police and above, extension and curtailment of their tenure, etc.—
(1)The Committee referred to in section 4A shall, after consulting the Director, recommend officers for appointment to the posts of the level of Superintendent of Police and above and also recommend the extension or curtailment of the tenure of such officers in the Delhi Special Police Establishment.t
(2)On receipt of the recommendation under sub-section (1), the Central Government shall pass such orders as it thinks fit to give effect to the said recommendation.”;
(c)after section 6, the following section shall be inserted, namely:—
“6A. Approval of Central Government to conduct inquiry or investigation.—
(1)The Delhi Special Police Establishment shall not conduct any inquiry or investigation into any offence alleged to have been committed under the Prevention of Corruption Act, 1988 (49 of 1988) except with the previous approval of the Central Government where such allegation relates to—
(a)the employees of the Central Government of the level of Joint Secretary and above; and
(b)such officers as are appointed by the Central Government in corporations established by or under any Central Act, Government companies, societies and local authorities owned or controlled by that Government.
(2)Notwithstanding anything contained in sub-section (1), no such approval shall be necessary for cases involving arrest of a person on the spot on the charge of accepting or attempting to accept any gratification other than legal remuneration referred to in clause (c) of the Explanation to section 7 of the Prevention of Corruption Act, 1988 (49 of 1988).”.