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 8] [Entire Act]

State of Chattisgarh - Section

Section 2 in Chhattisgarh Police Act, 2007

2. Definitions.

- In this Act, unless the context otherwise requires,-(a)"Chief Secretary" means the Chief Secretary to the State Government;(b)"Director General of Police" means the officer appointed under Section 12;(c)"District" means a revenue territory notified as a district under the Chhattisgarh Land Revenue Code, 1959 (No. 20 of 1959);(d)"District Magistrate" means District Magistrate appointed under sub-section (1) of Section 20 of the1 Code of Criminal Procedure, 1973 (No. 2 of 1974);(e)"Moral Turpitude" means involvement in any crime which pertains to cheating, forgery, drugs, intoxication, rape, offending the modesty of a women, immoral trafficking, planned violence or any offence against the State Government;(f)"Outpost" means post within the jurisdiction of Police Station;(g)"Police District" means the territory notified as police district under this Act;(h)"Police Officer" means any member of the Police Force appointed under this Act or appointed before the commencement of this Act for the State and includes members of the Indian Police Service or members of any other police organization on deputation to the State Police, serving for the State and persons appointed under Section 9 or 10 of this Act;(i)"Power of Superintendence" means and includes power of giving directions, guidance and instructions in all executive and administrative matters and also includes the power to annul, reverse, rescind or revise any administrative order issued in such matter by an authority under this Act, subject to the provisions pertaining to investigation as contained in the Code of Criminal Procedure, 1973 (No. 2 (if 1974);(j)"Public place" means any place to which the public has access;(k)"Prescribed" means prescribed by rules;(l)"Railway Area" means an area between outer-most signals appurtenant lo railway tracks including railway platforms of a railway station and shall include running trains over the entire length of the railway tracks within the State of Chhattisgarh;(m)"Ranks" means and includes subordinate ranks and supervisory ranks;(n)"Regulations" means regulations made under the Act;(o)"Rules" means the rules made under the Act;(p)"State" means the State of Chhattisgarh;(q)"State Government" means the State Government of Chhattisgarh;(r)"Subordinate Ranks" means ranks below the rank of Assistant or Deputy Superintendent of police;(s)"Superintendent of Police" means the police officer in charge of a Police District;(t)"Superintendent Ranks" means ranks of Assistant and Deputy Superintendent of Police or above.
(2)Words and expressions used in this Act but not defined specifically shall have the same meaning as provided in the Chhattisgarh General Clauses Act, 1955 (No. 5 of 1955), the Code of Criminal Procedure 1973, (No. 2 of 1974), and the Indian Penal Code, I860 (No. 45 of 1860).Chapter-II Constitution and Organization of The Police