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 6] [Entire Act]

State of Uttarakhand - Section

Section 2 in The Uttarakhand Police Act, 2007

2. Definitions

In this Act, unless the context otherwise requires-
(a)“Act” means the Uttarakhand Police Act, 2007;
(b)“Cattle” means and includes cows, buffaloes, elephants, camels, horses, asses, mules, sheep, goats and swine;
(c)“Chief Secretary” means the Chief Secretary to the State Government;
(d)“District” means a Revenue territory, notified as a Revenue District under the U.P. Land Revenue Act, 1901 (As amended from time to time and as applicable to the State of Uttarakhand)
(e)“District Magistrate” means the Chief Officer, entrusted with the administration of a District and so appointed by the State Government under Section 20 of the Code of Criminal Procedure, 1973 (Central Act 2 of 1974);
(f)“Divisional Commissioner” means the officer designated as such and in charge of a Revenue Division, notified under the U.P. Land Revenue Act, 1901 (As amended from time to time and as applicable to the State of Uttarakhand)
(g)“Domestic Help” means a person working for remuneration or otherwise performing domestic chores in a household;
(h)“Insurgency” means and includes waging of armed struggle, by a group or a section of population, against the State, which includes the separation of a part from the territory of India;
(i)“Internal Security” means preservation of Sovereignty and Integrity of the State from disruptive and anti-national forces within the state;
(j)“Militant Activities” means and includes any violent activity of a group, using explosives, inflammable substances, firearms or other lethal weapons or hazardous substances, in order to achieve its political objectives;
(k)“Moral turpitude” means involvement in any crime, which among other things, either pertains to cheating, forgery, drugs, intoxication, offending the modesty of a woman, or any offence against the State as mentioned in Chapter VI of the Indian Penal Code (Central Act 45 of 1860);
(l)“Organized crime” means and includes any crime, committed by a group or a network of persons, in pursuance of its common intention of unlawful gain, by using violent means or threat of violence;
(m)“Place of public amusement and public entertainment” means and includes such places, as may be notified by the State Government;
(n)“Police District” means the territorial area, notified by the government for this purpose;
(o)“The boundary of the Police District” means the territorial area of the Revenue District, excluding the Revenue Police Area;
(p)“ Police Officer” means any officer, belonging to the Indian Police Service, Uttarakhand Police Service or Uttrakhand Police Service or Uttarakhand Police Subordinate Service and includes any other service, constituted under this Act.
(q)“Police Personnel” means and includes such police officers and all other persons, whom the Appointing Authority is the Director General of Police or any officer subordinate to him;
(r)“Prescribed” means prescribed under this Act;
(s)“Public place” means any place, to which the public have access and includes –
(i)a public building, monument and precincts thereof; and
(ii)any place, accessible to the public for drawing water, washing or bathing or for purposes of recreation;
(t)“Regulation” means regulations made under this Act;
(u)“Revenue Police Area” means the area, existing as such or to be notified as a Revenue Police Area;
(v)“Revenue Police System” means the system of policing, existing in a Revenue Police Area;
(w)“Rules” means rules, made under this Act;
(x)“Service” means the Police Service, constituted under this Act;
(y)“Subordinate Rank” means all ranks, below the rank of Assistant or Deputy Superintendent of Police;
(z)“Superintendent of Police” means the police officer in charge of a Police District and shall include police officers of equivalent rank;
(za)“Terrorist activity” means and includes any activity of a person or a group, using explosives or inflammable substances or firearms or other lethal weapons or noxious gases or other chemicals or any other substance of a hazardous nature with the aim to strike terror in the society or any section thereof, and with an intent to overawe the Government, established by law;
(zb)“Victim means a victim of crime who, individually or collectively, have suffered criminal harm, including physical or mental injury, emotional suffering, economic loss or substantial impairment of their fundamental rights, and includes acts or omissions that are in violation of laws operative within Uttarakhand;
(zc)“Witness” means a person –
(a)who has made a statement, or who has given or agreed to give evidence in relation to the commission of any offences, as may be prescribed;
(b)relation or associate to a person, referred to in clause (a) above, may require protection or other assistance under this Act; or
(c)for any other reason, may require protection or other assistance under this Act.