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]

Bengal Presidency - Section

Section 268 in Police Regulations, Bengal , 1943

268. Investigation of non-cognizable cases. [§ 12, Act V, 1861].

(a)On receipt of a copy of the complaint from a Magistrate directing an investigation to be made by the police under section 155, Code of Criminal Procedure, in a case which is not cognizable by the Police or ordering the Police to enquire under section 202 of that Code together with the intimation of the date by which the report of the investigation or enquiry shall reach him, the police officer concerned shall, if, he is unable to report by the date fixed, send a report on or before such date explaining the delay and stating on what date the report is expected to reach him. The complainant should be informed of the date so fixed and directed to appear before the investigating officer at the scene of the occurrence.
(b)Sub-divisional Police Officers or Circle Inspectors shall watch the working of these sections so far as they affect the police and bring to the notice of the Superintendent any irregular orders passed by Magistrates or the excessive use of this procedure. (See regulation 21.)