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]

NCT Delhi - Section

Section 4 in Delhi Private Security Agencies (Regulation) Rules, 2009

4. Verification of character and antecedents of the applicant.

(1)Every applicant while making an application to the Controlling Authority for issue of fresh license or renewal shall enclose Form-I for verification of its antecedents. In case, the applicant is a company or a firm, separate Form-I for every proprietor, majority shareholder, partner or director, as the case may be, shall be enclosed, as if they are also the applicants.
(2)On receipt of the application, the Controlling Authority or any officer authorized by him, may, for verification of the contents of the application, forward it to the Deputy Commissioner of Police of the concerned police district where the agency intends to commence its activities and for verification of particulars of the applicant, forward the particulars to the Deputy Commissioner of Police, Special Branch, Delhi and, make such inquiry, as he considers necessary.
(3)For verification, the Controlling Authority or any officer authorized by him shall obtain:-
(a)no objection certificate from the concerned Deputy Commissioner of Police;
(b)the verification report of particulars of the applicant and every person in whose name the antecedent form is filled up, from the Deputy Commissioner of Police, Special Branch, Delhi.
(4)The Deputy Commissioner of Police of the concerned police district shall furnish the no objection certificate within thirty days of receipt of the application to the Controlling Authority or any other officer, authorized for the purpose.
(5)The Deputy Commissioner of Police, Special Branch, Delhi shall furnish the verification report within thirty days of receipt of the application to the authorized officer or the Controlling Authority containing the following information, namely: -
(a)whether the applicant is/was indulging in activities which are prejudicial to national security or public order and if so, details thereof,
(b)whether the applicant earlier operated any agency either individually or in a partnership and if so the details thereof; and
(c)whether the applicant possesses any special qualification or skill which may be considered to be facilitating the operations of the agency.