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 Uttar Pradesh - Section

Section 6 in THE UTTAR PRADESH SPECIAL SECURITY FORCE ACT, 2020

6. Superintendence and administration of the Force

(1)The superintendence of the Force shall vest in the Director General of Police and subject to the provisions of this Act and the rules made thereunder, and the command, supervision and administration of the Force shall vest in the Additional Director General referred to in section 4.
(2)Subject to the provisions of sub-section (1), the administration of the Force within such local limits as may be prescribed shall be carried on by the supervisory officers in accordance with the provisions of this Act or the rules made thereunder, and every supervisory officer placed in charge of the protection and security of body of person(s) and/or his residential premises notified as such by the State Government by name, nomenclature or category; the High court of Judicature at Allahabad and Lucknow bench, District Judgeships and any other court that may be notified by the State Government, vital installations, industrial undertakings, shrines, administrative premises, metro, airports, banks and other financial institutions and any other installation or establishment notified by the State Government, as such, for this purpose subject to any direction that may be given by the State Government or the Additional Director General in this behalf.
(3)Subject to the provisions of this Act and the rules made thereunder, the Superintendent of Police of the district, in coordination with the Supervisory officer of the Force, shall have the power to oversee the functioning of the Force within his jurisdiction.