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 93 in The Meghalaya Police Act, 2010

93. Welfare Bureau

(1)There shall be a Police Welfare Bureau, (hereinafter referred to as ‘Bureau’) headed by an officer not below the rank of Deputy Inspector General of Police, in the office of the Director General of Police to advise and assist him in the implementation of welfare measures for police personnel.
(2)The functions and duties of the Bureau, shall, inter alia, include administration and monitoring of welfare measures for police personnel such as:
(a)health care, particularly in respect of chronic and serious ailments, and including post-retirement health care schemes for police personnel and their dependents;
(b)full and liberal medical assistance to police personnel suffering injury in the course of performance of duty;
(c)financial security for the next of kin of those dying in harness;
(d)post-retirement financial security;
(e)group housing;
(f)education and career counseling and training in appropriate skill for dependents of police officers; and
(g)appropriate legal facilities for defence of police officers facing court proceedings in matters relating to bonafide discharge of duty.
(3)The Bureau shall have as many members as prescribed, and shall comprise representatives from all police ranks. It may also include other members in an advisory capacity. The members of the Bureau shall be nominated by the Director General of Police.
(4)The Bureau shall lay down norms and policies relating to police welfare, and monitor welfare activities undertaken by various police units in the State.
(5)The Bureau shall interact with other government departments, public sector undertakings and other organizations to facilitate gainful employment for retired police officers, and for the dependents of police personnel who have laid down their lives in due discharge of their duties.
(6)A Police Welfare Fund, under the administration and control of the Bureau, shall be created for the welfare activities and programmes for police personnel, which will have two components:
(a)outright financial grant by the State; and
(b)matching grant by the State to the contributions made by the police personnel, towards the welfare fund.