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 Meghalaya - Section

Section 96 in The Meghalaya Police Act, 2010

96. Medals, Rewards and Commendation Certificates.

(1)The Director General of Police will constitute a Committee of senior officers headed by an Additional Director General of Police or Inspector General of Police which will go through citations received for Gallantry Medal, President’s Police Medal for Distinguished Service, Indian Police Medal for Meritorious Service, Governor’s Medal, Meghalaya Day Award or other medals/awards which may be instituted by Central or State Government from time to time. The Committee shall make its recommendations to the DGP on the basis of citations, ACRs, awards / rewards and appreciation letters received by the persons concerned and other relevant criteria as may be laid down by the DGP in this regard.
(2)Officers of the ranks of Superintendent of Police and above shall sanction suitable money rewards to the police personnel of the rank of Inspector and below as an appreciation of good work done by them.The DGP, ADGP, IGP, DIG and Officers of the rank of SP will be authorized to sanction money rewards up to amounts as may be prescribed by the State Government.
(3)Director General of Police shall, once in a year, award Commendation Certificates to police personnel who are found to have performed their duties with distinction or in an exemplary way. The Commendation Certificate will not exceed 50 in any year.