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 2] [Entire Act]

State of Kerala - Section

Section 55 in Kerala Police Act, 2011

55. Storage and disposal of articles seized by police.–

(1)Every Police Station shall have sufficient space for the storage of articles seized by the Police and which came into the possession of the Police:Provided that the Government may notify a suitable place other than the police station for keeping such articles in case sufficient space is not available there.
(2)The Police may destroy after collecting samples for forensic analysis, dangerous articles such as explosives, harmful chemicals, etc. in the presence of competent experts and after giving prior intimation to courts: Provided that such sample collection may be dispensed with if any accident due to explosion or harm is imminent.
(3)Articles that are not likely to be useful later for any lawful purpose and subject to speedy decay shall be disposed of by auction under the orders of the District Police Chief and such proceeds thereof shall be deposited in the Criminal Justice Miscellaneous Expenses Fund.(4.)
(a)When any article seized by the Police or under the control of the Court is ordered by any Court to be kept by the Police, the Police Officer with whom the custody of the article is entrusted may if suitable place is not available under his control for the safe custody of such article, shall report that matter before the court.
(b)If such a situation is noticed, the court may permit such police officer to locate a suitable place for the storage of such articles and to keep that article there.
(c)The expenses incurred in connection with the safe custody and storage shall completely be met by the Government directly or from the Criminal Justice Miscellaneous Expenses Fund.
(5)Any article seized by the police may, with the general or special permission of the court, be placed in the safe custody of such persons or agencies or institutions as may be appropriate to each circumstance.