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 16 in The Meghalaya Police Act, 2010

16. Technical and support Services.

(1)The State Government may create and maintain such ancillary technical agencies and services, under the overall control of the Director General of Police, as considered necessary or expedient for promoting efficiency of the Police Service.
(2)
(a)The services so created may include a full-fledged Forensic Science Laboratory at the State-level and a Mobile Forensic Science Unit for every district, Finger Print Bureau, Computer Cell, SCRB and DCRB, Meghalaya Police Radio Organization, and such other establishment as may be required from time to time. In addition to the regular staff, the Director General of Police may also hire services of any person qualified for this purpose on contract basis.
(b)It shall be the responsibility of the State Government to ensure regular maintenance of all scientific equipment and regular replenishment of consumables in the forensic laboratories.
(c)The State Government shall take all measures to encourage and promote the use of science and technology in all aspects of policing.
(3)The State Government may appoint for the whole State one Director of Police Telecommunications, not below the rank of Deputy Inspector General of Police and one Superintendent of Police and as many Addl. / Deputy Superintendents of Police as deemed necessary to assist them.
(4)The State Government may similarly appoint for the whole state one officer in charge of Police Transport, not below the rank of Superintendent of Police
(5)The State Government may appoint nodal officer, IT in the police department not below the rank of Deputy Inspector General of Police.