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]

Bengal Presidency - Section

Section 377 in Police Regulations, Bengal , 1943

377. The general diary. [§ 12, Act V, 1861].

(a)The general diary as prescribed under section 44, Police Act, 1861, and sections 154 and 155, Code of Criminal Procedure, shall be kept in B.P. Form No. 65 at all police-stations. The officer-in-charge is responsible that it is punctually and correctly written. He shall himself make all but the routine entries. The diary shall be written in duplicate with carbon paper. Each book shall contain 200 pages, duly numbered.
(b)Every occurrence which may be brought to the knowledge of the officers of police shall be entered in the diary at the time at which it is communicated to the station, and if no incident be communicated during the day, this fact shall be noted in the diary before it is closed and despatched.
(c)In it shall be recorded, as concisely as is compatible with clearness, all complaints and charges preferred, whether cognizable or not, the names of the complaints, the names of all persons arrested, the offences charged against them, the weapons or property of which the police1 have taken possession, and the names of the witnesses who have been examined. In the case of a person arrested, his name, the number of the case in which arrested, the dates of arrest and receipt in the station lock-up, the date and hour when forwarded to the Court, and the expenses, if any, incurred in feeding shall be noted.
(d)The fact of enquiries having been made regarding absconders and surveilles shall be briefly noted. A note of the number and date of entries in the diary shall also be made in the registers where detailed entries are made. If help is given to excise officers in the detection or prevention of excise offences, the fact shall be noted.
(e)Information obtained in regard .to the following matters relating to general administration shall also be entered: -
The state of crops, roads, rivers, bridges, railway fences, Government buildings, ferries, embankments, trees, telegraph lines, etc.; the occurrence of large fires inundations, storms, railway or other serious accidents ; the outbreak, prevalence, or cessation of Cholera, Small Pox, Fever or other epidemic disease ; serious cattle disease : the passage through, or gathering together within, the limits of the station circle of large bodies of people; the arrival and despatch of prisoners ; the receipt and disbursement or transmission of cash ; particulars of taking and making over charge; distribution of duty amongst officers, change of police-station sentry; the holding of parade, quinine parade, kit inspection, barrack inspection; departure and arrival of officers to and from the mufassil, or on or from leave; transfers and new arrivals of officers; misconduct or instances of meritorious behaviour on the part of subordinates ; assistance rendered by Panchayats or members of union boards in all matters not connected with the actual investigation of cases; arrival and despatch of the mail; submission of periodical returns, and the imparting of instruction in drill, procedure and other duties to constables ; all information as to threatened disturbances; attendance of dafadars and village chaukidars, the information furnished by them at muster parade or otherwise obtained regarding the presence of suspicious characters, gamblers, swindlers, foreigners or members of wandering tribes ; the occurrence of any suspicious deaths amongst cattle; the presence of strange boats at village ghats, and the disappearance of any therefrom, and the result of enquiry, if any made, regarding them by dafadars and chaukidars, if such information has not been entered in the Yillage Crime Note-Book,
(f)Whenever any escort over treasure or prisoners passes a police-station or outpost, whether the escort be of that district or of any other, the fact shall be entered in the diary, and the officer-in-charge shall enter and put the date and hour on the command certificate of the escort. In the case of escorts over prisoners, an entry shall be made in the diary if the prisoners are fed, what food was given and who were present at the time.
(g)Every entry made in the diary shall be given a marginal heading in as few words as possible, and shall be numbered in a monthly series and attested by the signature of the officer-in-charge at the time.
(h)An entry in the diary does not obviate the necessity of a separate report of any occurrence which is required by rule or order to be specially reported.
(i)The collection and communication of intelligence on all matters of public importance is one of the principal duties of the police, and the manner in which this duty is performed by an officer-in-charge of a station will generally be manifested in his general diaries. Officers shall, therefore, endeavour to render their diaries as complete, but at the same time as concise, as possible.
(j)The diary shall be completed, and a copy of it despatched in a cover to the address of the Circle Inspector one hour before the departure of the post, whatever time that may be, and shall be a complete record of all occurrences during the previous 24 hours. It is not necessary that the diary should commence and end with the day, but a note shall be made in the last entry stating that the diary has been closed for the previous 24 hours. At district .and Sub-divisional headquarters, the diary shall be closed and despatched at 08-00, so that extracts from it may appear in the daily report of the same day.
(k)The diary shall also be maintained at each outpost and be written by the officer-in-charge with carbon paper. In addition to entries concerning patrol work, the diary shall contain information regarding important matters coping to notice and the presence of suspicious characters, gamblers, swindlers, foreigners or members of wandering gangs. Cases that may be reported to such outpost shall also be recorded but no details need be given except a statement on the following lines: "A. B. came to the outpost at 08-00, and reported a burglary in his house last night. The complainant is sent with constable X. Y. to the police-station." The diary shall be submitted daily to the officer-in-charge of the parent police-station where it shall be perused and filed after necessary action has been taken. If these diaries are written in Hindi, officers-in-charge of police-stations will have them read out to them by one of their up-country constables.