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 65 in The Meghalaya Police Act, 2010

65. Internal Security Scheme

(1)The Director General of Police shall, with the approval of the State Government, draw up an Internal Security Scheme for the entire state as well as for each of the districts to deal with problems of Public Order and security of the State, as specific to the area.
(2)The Internal Security Scheme so formulated shall be reviewed, and revised as necessary, at least once annually and more frequently, if required.
(3)The Internal Security Scheme shall, as far as possible, cover all major problems the area is prone to or which can otherwise be anticipated in the whole or any part thereof, In preparing the scheme, the Director General of Police shall give special attention to likely disturbance of public order arising out of non-implementation of developmental programmes in the backward and not so easily accessible areas.
(4)The schemes shall provide that officers deploying the police to deal with situations of conflict between communities, classes, castes, and political groups shall ensure that its composition, as far as possible, reflects social diversity of the area, including adequate representation of weaker sections and minorities.
(5)The Internal Security Scheme shall, inter alia, cover the role of the police with regard to the security of any establishment or installation relating to critical infrastructure, if any, located in the area.
(6)Any organization, while taking up any activity or programme which is otherwise unobjectionable but may have the potential for disturbing law and order, may inform the police, and thereupon, the police shall take such measures as deemed necessary to deal with the situation.
(7)While preparing the Internal Security Scheme under Section 66 (1), the police shall take into consideration the contingencies of specific law and order problems, and security requirements that may arise in such situations.
(8)The Internal Security Scheme shall incorporate regularly updated and comprehensive Standard Operating Procedures for the action to be taken by the police, independently or in coordination with other concerned agencies in the period preceding, during, and in the aftermath of problems of each kind.