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 2] [Entire Act]

State of Maharashtra - Section

Section 22F in Maharashtra Police Act

22F. Functions of Police Establishment Board No. 2.

The Police Establishment Board No. 2 shall perform the following functions, namely:--
(1)Subject to the provisions of this Act, the Board constituted under sub-section (1) of section 22E may, make appropriate recommendations to the Competent Authority concerned, regarding the service conditions of Police Officers excluding salary and allowances. The Competent Authority shall normally act upon them.
(2)In particular and without prejudice to the generality of the foregoing functions, the Board may perform all or any of the following functions, namely:--
(a)to decide posting and transfer of Police Officers;
(b)to make appropriate recommendations to the Competent Authority concerned, in respect of the grievances received by the Board from Police Officers regarding their promotions, disciplinary proceedings and other service matters;
(c)the Board shall perform such other functions as may be assigned to the Board by the State Government, from time to time.
(3)Notwithstanding anything contained in clauses (1) and (2), the State Government may, from time to time, give directions in public interest and administrative exigencies in respect of postings, transfers and disciplinary matters relating to the Police Officers and such directions shall be binding on the Board.Explanation.--For the purposes of this section, the expression "Police Officer" means a Police Officer of and below the rank of the Police Inspector.