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 Rajasthan - Section

Section 30 in The Rajasthan Police Act, 2007

30. Social responsibilities of the police officers.

- Every police officer shall:-
(a)behave with the members of the public with due courtesy and decorum, particularly so in dealing with senior citizens, women, children and members of weaker sections of society ;
(b)guide and assist members of the public, particularly senior citizens, women, children, and the physically or mentally challenged individuals, who are found in helpless condition on the streets or other public places;
(c)provide requisite assistance to victims of crime and of road accidents;
(d)prevent harassment of senior citizens, women and children in public places and public transport including stalking, making objectionable gestures, signs, remarks or harassment caused in any way;
(d)render lawful assistance to the members of the public, particularly women, children, and members of the weaker section of the society.
Explanation. - "senior citizen" means a persons of and above the age of sixty five years.