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 3]

State of Bihar - Act

The Bihar Fire Service Act, 1948

BIHAR
India

The Bihar Fire Service Act, 1948

Act 37 of 1948

  • Published on 24 November 1948
  • Commenced on 24 November 1948
  • [This is the version of this document from 24 November 1948.]
  • [Note: The original publication document is not available and this content could not be verified.]
The Bihar Fire Service Act, 1948(Bihar Act 37 of 1948)[Governor's assent published in the Bihar Gazette of the 24th November, 1948.]An Act, to make provisions for the better regulation of the fire fighting organisation in the Province of Bihar and for the constitution of a Provincial Fire Service to carry out fire fighting measures.Whereas it is expedient to make provisions for the better regulation of the fire fighting organisation in the Province of Bihar and for the constitution of a Provincial Fire Service to carry out fire-fighting measures.It is hereby enacted as follows:-

1. Short title, extent and application.

(1)This Act may be called the Bihar Fire Service Act, 1948.
(2)It extends to the whole of the [State] [Substituted by A.L.O.] of Bihar.
(3)It applies to local areas specified in Schedule A and to such other local areas as may, from time to time, be notified by the [State] [Substituted by A.L.O.] Government in the Official Gazette in this behalf.

2. Definitions.

- In this Act, unless there is anything repugnant in the subject or context,-
(a)"District Magistrate" includes the Additional District Magistrate of Saharsa and the Additional Deputy Commissioner of Dhanbad;
(b)"leading fireman" means a member of the Bihar Fire Service above the rank of fireman in charge of a fire party consisting of a trailer pump and the fireman who man it;
(c)"local authority" means notwithstanding anything contained in the Bihar and Orissa General Clauses Act, 1917, a municipal committee, a committee constituted under Section 389 of the Bihar and Orissa Municipal Act, 1922, or the committee appointed under Section 3 of the Patna Administration Act, 1915;
(d)"officer-in-charge of a fire station" means a member of the Bihar Fire Service above the rank of fireman in charge of a fire station and includes when such officer is absent from the station or is unable to perform his duties due to illness or any other cause, any member of the Bihar Fire Service above the rank of fireman present at the station who is next in rank to such officer;
(e)"prescribed" means prescribed by rules made under this Act; and
(f)"words" and expressions, used in this Act and in the Police Act, 1861, and not otherwise defined in this Act, shall have the same meanings as in the Police Act, 1861.

3. Constitution of Bihar Fire Service.

- The entire fire-fighting personnel in the local areas to which this Act, applies for the time being shall, for the purposes of this Act, form members of one service to be styled "The Bihar Fire Service" which shall consist of a [State] [Substituted by A.L.O.] Fire Officer and such number of officers and men, and shall be constituted in such manner, as may be prescribed from time to time.

4. Appointment of State Fire Officer and other members.

(1)The [State] [Substituted by A.L.O.] Government shall appoint a [State] [Substituted by A.L.O.] Fire Officer for the [State] [Substituted by A.L.O.] of Bihar.
(2)The other members of the Bihar Fire Service shall be appointed by the Inspector-General of Police who may with the approval of the [State] [Substituted by A.L.O.] Government delegate his power in this behalf to the [State] [Substituted by A.L.O.] Fire Officer.

5. Certificate to members of the Fire Service.

(1)Every member of the Bihar Fire Service shall, on appointment, receive a certificate in the form given in Schedule B under the seal of the Inspector-General of Police or such other officer as may be authorised by him in this behalf and such member shall, on receipt of the said certificate, have the powers, functions and privileges of a member of the Bihar Fire Service under this Act.
(2)Such certificate shall remain in force only so long as the person holding it is a member of the Bihar Fire Service and, on such person ceasing to be a member of such service, the certificate shall- cease to have effect and shall be forthwith surrendered to an officer empowered to receive the same.
(3)during the period of suspension of any such member from office, his powers, functions and privileges under this Act shall remain in abeyance, but he shall continue, to be subject to the same responsibilities, discipline and penalties and to the same authorities as if he had not been suspended.

6. Control and superintendence.

- The superintendence of the Bihar Fire Service throughout the [State] [Substituted by A.L.O.] shall vest in the Inspector-General of Police assisted by the [State] [Substituted by A.L.O.] Fire Officer and, subject to the control and direction of the Inspector-General of Police, in each Range in the Deputy Inspector-General of Police and in each district in the City Superintendent of Police or, if there be no City Superintendent of Police, in the District Superintendent of Police.

7. Bar to other employments.

- Every member of the Bihar Fire Service shall be a whole time servant of the [State] [Substituted by A.L.O.] Government and shall not accept any other employment or office without the permission in writing of the Inspector-General of Police.

8. Penalty for violation of duty, breach of the provisions of this Act, cowardice, etc.

(1)Every member of the Bihar Fire Service who is found to be guilty of any violation of duty or wilful breach of any provision of this Act or any Rule made thereunder or any order made by competent authority or who is found to be guilty of cowardice, or who withdraws from the duties of his office without permission or without having given previous notice of at least two months, or who, being absent on leave, fails without reasonable cause to report himself for duty on the expiration of such leave, or who accepts any other employment or office in contravention of the provisions of Section 7, shall be punishable with imprisonment which may extend to three months or with fine which may extend to an amount not exceeding three months' pay of such member or with both.
(2)An offence referred to in sub-section (1) shall not be tried by any Magistrate other than a Magistrate of the first class.

9. Expenditure on the Fire Service.

- The entire expenditure on the Fire Service shall be met out of the revenues of the [State] [Substituted by A.L.O.] :Provided that the [State] [Substituted by A.L.O.] Government may, whenever it thinks fit, recover from the Local Authority of any local area to which this Act, applies such contribution towards the cost of the portion of the Bihar Fire Service maintained in such area as the [State] [Substituted by A.L.O.] Government may from time to time determine.

10. Powers of the members of the Bihar Fire Service and other persons for the suppression of fire.

- On the occasion of a fire in any local area to which this Act applies, any member of the Bihar Fire Service not below the rank of leading fireman, any Magistrate and any Police Officer not below the rank of Assistant Sub-Inspector of Police may-
(a)remove, or order the removal of any person who by his presence interferes with, or impedes, the operation for extinguishing the fire or for saving life or property; of Police, the District Superintendent of Police or the Officer-ln-Charge of a fire-station may, for the purpose of obtaining or verifying the information, enter into or upon any such building or property after giving such notice to the owner or occupier as may be prescribed.

15. Indemnity.

- No suit, prosecution or other legal proceeding shall lie against any person for anything which is in good faith done or intended to be done in pursuance of this Act or any Rules made thereunder.

16. Punishment for false report.

- Any person who wilfully makes a false report of the outbreak of a fire to the City Superintendent of Police, or the District Superintendent of Police or to any police-station or fire-station or to any member of the Bihar Fire Service shall be punishable upon conviction before a Magistrate with fine which may extend to fifty rupees, or in default, simple imprisonment which may extend to one month.

17. Employment of members of Fire Service on other duties.

- It shall be lawful for any Magistrate of the first class, or any Police Officer not below the rank of Deputy Superintendent of Police, to employ the members of the Bihar Fire Service upon any rescue, salvage or other works for which it is suitable by reason of its training, appliances or equipment.

18. Despatch of fir-fighting personnel, etc., of local area to another area.

- The City Superintendent of Police, or, if there be no City Superintendent of Police, the District Superintendent of Police, of any local area to which this Act applies for the time being or, in his absence, the Police Officer of the highest rank present in such local area may, on the occasion of a fire or other emergency in any other area, order the despatch of the fire-fighting personnel of such local area or any part of it with necessary appliances and equipments to such other area and on such despatch all the provisions of this Act and the Rules made thereunder shall, as far as possible, apply to such other area, during the period of the fire or emergency, or for such period as the City Superintendent of Police, the District Superintendent of Police or other police officer making the order may direct, as if such other area were a local area to which this Act applied and the fire-fighting personnel despatched to such other area were members of the Bihar Fire Service employed for the area.

19. Procedure.

- The proceedings under Sections 8 and 16 shall, as far as possible, be governed by the provisions of the [Code of Criminal Procedure, 1898] [Now 1973 (2 of 1974).], and the offences under these Sections shall be bailable and non-cognizable.

20. Repeal of Sections 269 and 270 of B. & O. Act 7 of 1922.

- Sections 269 and 270 of the Bihar and Orissa Municipal Act, 1922, shall be deemed to be repealed in respect of the local areas to which this Act, applies for the time being:Provided that such repeal or anything in this Act, shall not be deemed to limit, modify or derogate from the general responsibility of any local authority-
(a)to provide and maintain such water-supply and fire hydrants for firefighting purposes as may be directed by the [State] [Substituted by A.L.O.] Government from time to time;
(b)to frame bye-laws for the regulation of dangerous trades;
(c)to order any of its employees to render aid in fighting a fire when reasonably called upon to do so by any member of the Bihar Fire Service above the rank of fireman present at the fire; and
(d)generally to take such measures as will lessen the likelihood of fires or prevent the spreading of fires.

21. Consumption of water by the Fire Service.

- No charge shall be made by any Local Authority for water consumed by the Bihar Fire Service in fighting fires, training, filling static water tanks or such other purposes.

22. Power of Inspector-General of Police to make Rules.

- The Inspector-General of Police may, from time to time, subject to the approval of the [State] [Substituted by A.L.O.] Government, make Rules regarding training, discipline and good conduct of the personnel of the Bihar Fire Service, their speedy attendance on engines, fire escapes and all necessary implements on the occasion of any alarm of fire, maintenance of the service in a state of efficiency, its inspection and such other matters as the Inspector-General of Police shall from time to time deem expedient.

23. Power of State Government to make Rules.

(1)The [State] [Substituted by A.L.O.] Government may, by notification, make Rules for carrying out the purposes of this Act.
(2)In particular and without prejudice to the generality of the foregoing powers, such rules may provide for all or any of the following matters, namely:-
(a)the manner in which the Bihar Fire Service shall be constituted and the number of officers and men such service shall consist of under Section 3; and
(b)the nature of notice to be given under sub-section (2) of Section 14.

A

(See Section 1)
1 2 3
Serial No. Name of District. Local areas to which the Act applies.
1. Patna Areas comprised within the Patna City Municipality, PatnaAdministration Committee and the Dinapur Nizamat Municipality.
2. Gaya Area comprised within the Gaya Municipality.
3. Bhagalpur Area comprised within the Bhagalpur Municipality.
4. Singhbhum Area comprised within the Jamshedpur Notified Area Committeeand the Jugsalai Notified Area Committee (excluding the Factoryarea).

B

(See Section 5)A.B. has been appointed a member of the Bihar Fire Service under the Bihar Fire Service Act, 1948, and is vested with the powers, functions and privileges of such a member.