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 39] [Entire Act]

State of Kerala - Subsection

Section 39(2) in Kerala Police Act, 2011

(2)For ensuring the compliance of any lawful direction during the discharge of any lawful duty conferred on any Police Officer under this Act or any rule, regulation or order made thereunder, a Police Officer may,-
(a)warn a person, who is about to commit an offence punishable under any law or any rule or order made under any law, for preventing the same;
(b)require any person to comply with any law which specifies the manner in which such person shall act on his own matter or in the matter of another person or on any matter under his charge;
(c)subject to the provisions of clauses (a) and (b), a police officer may arrest any person who is committing an offence or has committed an offence in his presence if such arrest is considered lawfully necessary;
(d)seize any articles which is used or about to be used for committing the offence; (e) seize any article relating to which an offence has been committed, if such seizure of that article is necessary for preventing such offence or for investigating such offence.