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 7] [Entire Act]

State of Kerala - Section

Section 25 in Kerala Police Act, 2011

25. Functions of the Commission. –

(1)The Commission shall have the following functions, namely:-
(a)to frame general policy guidelines for the functioning of the Police in the State;
(b)to issue directions for the implementation of crime prevention tasks and service oriented activities of the Police;
(c)to evaluate, from time to time, the performance of the Police in the State in general;
(d)to prepare an annual report of the activities of the Commission and submit it to the Government; and
(e)to prepare the guidelines for the changes to be carried out, from time to time, in the state police;
(f)to discharge such other functions as may be assigned to it by the Government.
(2)The report submitted by the Commission under clause (d) of sub-section (1) shall, on receipt, be placed before the Legislative Assembly.
(3)No act or proceedings of the Commission shall be deemed to be invalid merely by reason of any vacancy in the Commission at the time any such act or proceedings was done or issued.
(4)Notwithstanding any guidelines or directions issued by the Commission, the Government may lawfully issue such directions as it deems necessary on any matter, if the situation so warrants, to meet any emergency.
(5)The directions of the Commission shall be binding on the Police Department: Provided that the Government may, for reasons to be recorded in writing, fully or partially, reject or modify any recommendation or direction of the Commission.