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 Kerala - Section

Section 108 in Kerala Police Act, 2011

108. Insurance coverage, allowances and medical facilities.—

(1)The Government shall provide adequate insurance coverage for all police officers against any injury, disability, death etc. occurred in the course of their duties or attacks due to animosity arose from the performance of their official duty.
(2)The police officers posted in special wings such as Counter-Terrorism Units, Bomb Disposal Squads, Commando Groups and other like units as may be fixed by the State Police Chief having high possibility of risk shall be paid special risk allowance in proportion to the risks involved in those duties.
(3)The police officers shall be provided with medical insurance coverage for enabling them to maintain good health and physical fitness.
(4)The Government shall suitably and adequately compensate a police officer suffering from injury or disability as a result of violence in the course of performance of his official duties or attack due to animosity arose from the due performance of his duty:Provided that such compensation shall be in addition to the medical expenses for which he is entitled under the rules.
(5)A police officer dies in the course of his duty as stated under sub- section (4), his legal heirs shall suitably and adequately be compensated by the Government: Provided that such compensation shall be in addition to the benefits to which his family is ordinarily entitled under the rules.
(6)A police officer sustaining any injury in the course of discharge of his duties, shall be entitled to adequate and improved treatment at the expense of the Government and he may be treated in any institution as recommended by the doctor who examines him immediately after sustaining such injury.