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 Uttar Pradesh - Section

Section 2 in THE UTTAR PRADESH SPECIAL SECURITY FORCE ACT, 2020

2. Definitions

(1)In this Act, unless the context otherwise requires,-
(a)"Commandant" , "Deputy Commandant" , and "Assistant Commandant" mean persons appointed as such by the State Government on or after the constitution of the Special Security Force;
(b)"Director General of Police" means the person appointed as such by the State Government as the head of the Uttar Pradesh Police Force;
(c)"Establishment" means any public or private building, premises or campus being used in connection with the affairs of any organization serving educational, commercial, recreational, philanthropic, cultural purposes and includes any place of public congregation or a mass transit system as notified by the State Government;
(d)"Force" means the Uttar Pradesh Special Security Force constituted under section 3;
(e)"industrial undertaking" means any undertaking as notified by the State Government pertaining to a scheduled industry as defined in clause (i) of section 3 of the Industries (Development and Regulation)Act,1951 and includes an undertaking engaged in any other industry, or in any trade, business or service which may be regulated by Parliament or State Legislature by law;
(f)"installation" means any statue, monument, building, premises or campus being used in connection with the affairs of any organization, including offices, associated buildings, residential area and property of that organization in that premises or campus as notified by the State Government;
(g)"Member of the Force" means a person appointed to the Force;
(h)"private" means an installation or establishment, controlled or managed by a person other than Central or State Government or their agencies;
(i)"subordinate officer" means a person appointed to the Force in Inspector or a Sub-Inspector rank;
(j)"Supervisory officer" means in relation to an officer of the Force, any officer of a rank which is prescribed as higher than that of such officer;
(k)"Uttar Pradesh Police" means the force of the State of Uttar Pradesh constituted under the Police Act, 1861;
(l)"UP Pradeshik Armed Constabulary" means the force constituted under the UP Pradeshik Armed Constabulary Act, 1948;
(m)"UP Police Recruitment and Promotion Board" means the Board constituted for recruitment and promotion by the Government Order 1256/6-0-10-2008-27(7)/08;
(2)Words and expressions used and not defined in this Act but defined in the Indian Penal Code, 1860 and the Code of Criminal Procedure, 1973 shall have the meanings respectively assigned to them therein.