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 Kerala - Section

Section 93 in Kerala Police Act, 2011

93. Police Officers under suspension not to exercise power.-

(1)The powers and special privileges vested in a police officer shall cease when he is placed under suspension from the post he holds.
(2)Such police officer placed under suspension shall continue to be subject to the same disciplinary rules and control of the superior authorities as was applicable before his suspension.
(3)Any officer may, at any time, restrain any officer lower in rank acting under his direct supervision from discharging all or any part of his duties fixed even if he is not placed under suspension.
(4)Any officer acting under sub-section (3) shall communicate the facts and the reasons for the action to the appointing authority within twenty four hours of such restraint being imposed and if the appointing authority does not confirm or modify such action within seven days, the restraints imposed shall cease to have any effect.