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 15 in Kerala Police Act, 2011

15. Government to specify Police Structure.-

(1)Subject to the provisions of this Act, the Police Force shall consist of such numbers in each rank and have such structure, form, offices, jurisdictional patterns, chain of command and such administrative powers, duties and functions as may be fixed by the Government by general or special order.
(2)In metropolitan areas having more population and complex law and order problems, a Metropolitan Police system having more expertise, unitary nature, lawful power and responsibility should be established.
(3)Government shall by notification constitute a special police structure for metropolitan areas sufficient to deal with the problems in such areas.
(4)In a metropolitan area for the administration of the police a Police Officer not below the rank of a Deputy Inspector General of Police shall be appointed as Commissioner.
(5)The Commissioner and such other officers under the Commissioner shall have such powers and responsibilities as may be fixed by the Government:Provided that the Commissioner and other officers shall function under the control of the Director General of Police.
(6)In areas having Metropolitan police system the Commissioner may exercise all or any of the powers vested with a District Magistrate under this Act or the Code of Criminal Procedure, 1973 (Central Act 2 of 1974) or any other State Laws subject to the terms and conditions as may be fixed by the Government.