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 2] [Entire Act]

State of Kerala - Section

Section 82 in Kerala Police Act, 2011

82. Persons to render essential services:-

(1)The District Magistrate or the Government may after considering the situation prevailing in any local area for the purpose of maintaining peace or for the avoidance of danger to the public or for the prevention of any danger to life and property arising from any type of accident or disaster, request the professional, mental or physical services of any person or group of persons, institutions and such persons or groups or institutions shall be bound to render such services to the best of their ability.
(2)The persons or institutions who render such services shall be eligible for reasonable remuneration as well as reimbursement of expenses incurred by them and the District Magistrate shall take appropriate action for such payments to them.