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 Meghalaya - Section

Section 44 in The Meghalaya Police Act, 2010

44. Functions of the Commission.

The Commission shall perform the following functions:-
(a)frame broad policy guidelines for promoting efficient, effective, responsive, accountable, impartial, honest, professional and citizen-friendly policing, in accordance with the law;
(b)prepare a panel of five police Officers for the rank of Director General of Police against prescribed criteria in accordance with the provisions of Section 6 of chapter II;
(c)lay down broad policy guidelines so that the State police always acts according to the laws of the land and the Constitution of the country;
(d)give directions for performance of preventive tasks and service-oriented functions of the police;
(e)ensure that the State police is not subjected to any unwarranted pressure or influence;
(f)identify performance indicators to evaluate the functioning of the Police Service. These indicators shall, inter alia, include: operational efficiency, public satisfaction, victim satisfaction vis-à-vis police investigation and response, accountability, impartiality, honest policing, courteous behaviour, optimum utilisation of resources, and observance of human rights standards;
(g)evaluate organizational performance of the Police Service in the state as a whole as well as district-wise against (i) the Annual Plan, (ii) performance indicators as identified and laid down, and (iii) resources available with and constraints of the police;
(h)the Commission shall also functions as a forum of appeal for disposing of representations from officers of the rank of Addl. Superintendent of Police and above, regarding their promotion, or their being subjected to illegal or irregular orders.