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 4] [Entire Act]

State of Kerala - Section

Section 79 in Kerala Police Act, 2011

79. Regulation of public assemblies.-

(1)The District Police Chief may, if in his considered opinion, such action is justified in the interest of maintenance of law and order or preservation of public peace or public safety, by notification proclaimed, permit, control or regulate any public assembly or procession in any manner.
(2)No notification proclaimed under sub-section (1) shall remain in force for more than fifteen days from the date of such proclamation.
(3)The State Government may either on its own motion or after due enquiry on the application of any person rescind, modify or alter or extend the period of validity of any such notification issued under sub –section (1).
(4)The State Government may, by general or special order, on busy through fares, specify that such demonstrations, rallies or assemblies should be carried out only at certain specified places or along specified routes in urban areas for ensuring that demonstrations on busy public roads do not seriously affect public life.