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 Rajasthan - Section

Section 50 in The Rajasthan Police Act, 2007

50. Duties and responsibilities of village guards.

- The duties and responsibilities of a village guard shall include:-
(a)reporting the occurrence of any crime or law and order situation in the village, at the earliest, to the police station and assisting the police in bringing the offenders to book;
(b)maintaining a general vigil in the village from the point of view of crime prevention or prevention of a law and order problem, and promptly informing the police station about the same;
(c)remaining alert and sensitive to any information about any suspicious activity, movement of suspicious persons or development of any conspiracy in the village, that is likely to lead to a crime or breach of law and order, and promptly passing on such information to the police station;
(d)assist a private person authorized to arrest a person under section 43 of the Code of Criminal Procedure, 1973 (Central Act No. 2 of 1974), in arresting such person and handing over him to a police officer, or as the case may be, in taking him to the nearest Police Station, alongwith any arms, ammunition, property or any other object found in his possession or on his person: Provided that if the offender is a woman, a male village guard shall be accompanied by a woman;
(e)securing and preserving the scene of any crime till the arrival of the police, duly ensuring that it is not disturbed by curious onlookers or anyone else;
(f)meeting the Officer in-charge of the Police Station at a minimum frequency as prescribed by the Superintendent of Police through a general or special order, to report on such activities and incidents in the village as would have a bearing on crime, law and order or other policing concerns;
(g)maintaining the prescribed records and registers;
(h)recording any public grievances or complaints in the relation to policing; and
(i)liaising with the village Panchayat on matters relating to crime and law and order in the village.