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 22] [Entire Act]

State of Rajasthan - Section

Section 16 in The Rajasthan Police Act, 2007

16. Control, Supervision and Direction of Police Force in a Police District.

(1)The State Government may appoint a District Superintendent of Police for a Police District:Provided that in a metropolitan area, District Superintendent of Police shall be designated as Deputy Commissioner of Police and references to District Superintendent of Police in this Act shall, in relation to a metropolitan area, be construed accordingly.
(2)The power of control, supervision and direction of the Police Force in a Police District shall, subject to the overall control of the Director General of Police, vest in the District Superintendent of Police.
(3)Subject to the rules made under All India Services Act, 1951 (Central Act No 61 of 1951), the District Superintendent of Police shall have a minimum tenure of two years.
(4)Notwithstanding anything in sub-section (3), District Superintendent of Police may be removed from his post before the expiry of the said tenure by the State consequent upon:-
(a)his conviction by the court in a criminal offence or where charges have been framed by the court in a case involving corruption or moral turpitude;
(b)his punishment of dismissal, removal, or compulsory retirement from service or of reduction to a lower rank, awarded under the provisions of the All India Services (Discipline and Appeal) Rules, 1967 or any other relevant rule;
(c)his suspension from service in accordance with the provisions of the rules referred to clause (b);
(d)his incapacity in the discharge of functions due to physical or mental illness;
(e)his own request; or
(f)an administrative exigency which shall be recorded in writing;
(5)The State Government may appoint one or more Additional, Deputy or Assistant Superintendent of Police to assist the District Superintendent of Police.
(6)The powers, functions and duties of police officers appointed under sub-section (5) shall be such as may be determined by the Director General of Police by general or special order.