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 Meghalaya - Section

Section 17 in The Meghalaya Police Act, 2010

17. Appointment of the Principal of Police Training Academy/College/School.

(1)The State Government shall establish a full-fledged Police Training Academy/College/School at the State level for ensuring efficient post-induction training of all directly-recruited police personnel in the subordinate ranks, pre-promotion training for all those promoted in the subordinate ranks and such thematic and specialized in-service training courses for police personnel of different ranks and categories as deemed necessary from time to time.
(2)The State Government may appoint a police officer not below the rank of Inspector General of Police to be in charge of police training.
(3)The State Government may appoint officer of and above the rank of Superintendent of Police to the Police Training Academy/College/School.
(4)The State Government may also provide for appointment of police personnel in such Police Training Academy/ College/School after careful selection having due regard to aptitude, academic qualifications, professional competence, experience and integrity. The State Government shall evolve a scheme of monetary and other incentives to attract and retain the best of the available talent in the Police Service to the faculty of the Police Training Academy/College/ School.
(5)The State Government may also ensure appointment of persons with academic accomplishments in the fields of law, sociology, psychology, criminology, forensic science and other academic subjects relevant to police profession to the permanent faculty positions in the Police Training Academy/College/ School.