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 13 in The Meghalaya Police Act, 2010

13. Coordination within the District Administration

(1)For the purpose of efficiency in the general administration of the district, it shall be lawful for the District Magistrate, in addition to the provision of the Code of Criminal Procedure, 1973 and other relevant Acts/Rules, to coordinate the functioning of the police with other agencies of district administration in respect of matters relating to the following:-
(a)the promotion of land reforms and the settlement of land disputes;
(b)extensive disturbance of the public peace and tranquility in the district;
(c)the conduct of elections to any public body;
(d)the handling of natural calamities and rehabilitation of the persons affected thereby;
(e)situations arising out of any external aggression or internal disturbances;
(f)for any other matters as assigned/prescribed in any law applicable in the State;
(g)any similar matter, not within the purview of any one department and affecting the general welfare of the public of the district; and
(h)removal of any persistent public grievance.
(2)For the purpose of such coordination, the District Magistrate may call for information of a general or special nature, as and when required, from the Superintendent of Police and Heads of other Departments of the district. Where the situation so demands, the District Magistrate shall pass appropriate orders and issue directions in writing, to achieve the objective of coordination.
(3)For the purpose of coordination, the District Magistrate shall ensure that all departments of the district, whose assistance is required for the efficient functioning of the police, will render full assistance to the Superintendent of Police.