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 Jammu-Kashmir - Section

Section 5 in Jammu and Kashmir Protection of Women from Domestic Violence Act, 2010

5. Duties of Police Officers, service providers and Magistrate

— A Police Officer, Protection Officer, service provider or Magistrate who has received a complaint of domestic violence or is otherwise present at the place of an incident of domestic violence or when the incident of domestic violence is reported to him, shall inform the aggrieved person-
(a)of her right to make an application for obtaining a relief by way of a protection order, an order for monetary relief, a custody order, a residence order, a compensation order or more than one such order under this Act;
(b)of the availability-of services of service providers;
(c)of the availability of services of the Protection Officers;
(d)of her right to free legal services under the Jammu and Kashmir Legal Services Authorities Act, 1997;
(e)of her right to file a complaint under section 498-A of the Ranbir Penal Code wherever relevant:
Provided that nothing in this Act shall be construed in any manner as to relieve a police officer from his duty to proceed in accordance with law upon receipt of information as to the commission of a cognizable offence.