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 47 in The Meghalaya Police Act, 2010

47. Police Establishment Board and Review Committee.

(1)The State Government shall constitute a Police Establishment Board (hereinafter referred to as the ‘Board’) with the Director General of Police as its Chairperson and four other senior-most officers within the police organisation of the State as members.The functions of the Board will be as follows:-
(a)to recommend all transfers, postings, promotions and other service related matters of officers of and below the rank of Deputy Superintendent of Police. As regard transfer and posting of officers of the rank of Dy. Superintendent of Police, orders will be issued by the Government. The State Government may review the decisions of the Board only in exceptional cases after recording its reasons for doing so.
(b)to make appropriate recommendations to the Government regarding postings and transfers of officers of and above the rank of Asst./Deputy Superintendent of Police / Addl. Superintendent of Police up to Deputy Inspector General Level. The State Government will give due weight age to recommendations made by the Board:
Provided, the State Govt. may take such action as deemed appropriate in respect of such recommendation:Further, provided the State Govt. may suo-moto make such transfer and posting as deemed appropriate to meet any contingencies as prescribed.
(c)The Board shall also consider and recommend the names of officers of the ranks of Sub-Inspector and Inspector for posting to a Police Range on initial appointment, or for transfer of Constable upto Inspector from one Police Range to another, or from a Police District to SB, Infiltration, CID, ACB, SCRB, PTS, MLP Bn, etc or vice versa or from one specialised wing to another.
(d)The Board will also serve as an Appellate Body
against transfer orders passed by the RangeInspector General of Police/Deputy Inspector General of Police which the aggrieved person considers to be unjustified and also against decisions of Range Inspector General of Police / Dy. Inspector General of Police on representations made to them against transfer orders passed by district Superintendent of Police.
(2)A General Review Committee headed by the Chief Secretary with the Director General of Police and the Secretary, Home, Law and Political as members shall make recommendations to the Government for posting and transfer of officers of the level of Inspector General of Police up to the level of Addl. Director General of Police. It will also review functioning of the Police Establishment Board, general superintendence of the provisions of this Act and coordinate matters of prosecution in the State. This Committee shall also function as appellate authority against the decisions of Police Establishment Board and orders of Police Headquarter.
(3)Transfers within range and within Police district.
(a)Inter-district transfers and postings of non-gazetted ranks, within a Police Range, shall be decided by the Range Inspector General of Police / Deputy Inspector General of Police on the recommendation of a Committee comprising all the District Superintendents of Police of the Range.
(b)Postings and transfers of non-gazetted police officers within a Police District shall be decided by the District superintendent of Police on the recommendation of a District-level Committee in which all Additional/Deputy/Assistant Superintendents of Police posted in the District shall be members.
(c)Range Inspector General of Police / Dy. Inspector General of Police will serve as an Appellate Authority against transfer orders passed by district Superintendents of Police which the aggrieved person considers to be unjustified.
(4)While effecting transfers and postings of police officers of all ranks, the concerned competent authority shall ensure that every officer is allowed a minimum tenure of two years. If any officer other than the officers mentioned in Section 12 of Chapter II is to be transferred before the expiry of this minimum term, the competent authority must record detailed reasons for the transfer.
(5)No authority other than the authority having power under this Act to order transfer shall issue any transfer order.