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] [Section 2] [Entire Act]

State of Karnataka - Subsection

Section 2(4) in The Karnataka Police Act, 1963.

(4)the expression “competent authority” when used with reference to the exercise or performance of any power, duty or function under the provisions of this Act, means,—
(a)in relation to the City of Bangalore and other areas for which a Commissioner of Police is appointed under section 7, the Commissioner;
(b)in relation to the areas other than those referred to in clause (a), the District Magistrate or the Superintendent or the Additional Superintendent, or, the Assistant or Deputy Superintendent when specially empowered in that behalf by the Government;