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] [Section 20A] [Entire Act]

State of Karnataka - Subsection

Section 20A(4) in The Karnataka Police Act, 1963.

(4)The functions of the Commission shall include,-
(a)laying down the broad policy guidelines for ensuring that the State Police always acts according to the laws of the land and the constitution of India;
(b)laying down the broad principles and giving directions for the performance of the preventive tasks and service oriented functions of the police;
(c)evaluation of the performance of the State Police and submission of report thereon to the Government for placing before the State Legislature; and
(d)any other functions as may be prescribed.