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 Kerala - Section

Section 62 in Kerala Police Act, 2011

62. Security be given to individuals and private institutions.-

(1)The District Police Chief or the State Police Chief or the Station House Officer may, on the basis of information available, take a decision to deploy free of cost, additional police force in any public place or private place for preventing the commission of any imminent offence or for preventing any imminent danger against the public or any individual or the Government or any institution.
(2)No individual or institution shall have any right to be deployed with police force in an enhanced rate exclusively for them free of cost or on levying fees other than the circumstances under which in addition to the general and normal rates of police arrangements available for the public as part of normal police services, the State Police Chief or the District Police Chief or the Station House Officer is otherwise satisfied that there is imminent danger for the occurrence of a grave offence.
(3)The Government or the State Police Chief may fix the norms and procedure for deploying more police force to an individual or institution or groups exclusively for the protection of their properties, the rate of fees to be levied and the circumstances under which such fees may be levied.