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 40] [Entire Act]

Union of India - Section

Section 147 in The Delhi Police Act, 1978

147. Power to make rules.

(1)The Administrator may make rules for carrying out the purposes of this Act.
(2)In particular and without prejudice to the generality of the foregoing power, such rules may provide for all or any of the following matters, namely: -
(a)recruitment to, and the pay, allowances and all other conditions of service of the members of, the Delhi police under clause (b) of section 5;
(b)the manner of publication under sub-section (2) of section 17, by the Commissioner of Police, of the names of special police officers appointed under that section;
(c)awarding of any of the punishments referred to in sub-section (1) or sub-section (2) of section 21 to any police officer of subordinate rank;
(d)procedure for awarding punishments under section 22;
(e)form of Discharge Certificate under sub-section (8) of section 25;
(f)determination of the cost of employing additional police under sub-section (2) of section 38;
(g)manner of taking measurements and photographs under section 55 of a person against whom an order has been made under section 46, section 47 or section 48;
(h)manner of constituting Defence Societies under sub-section (1) of section 58;
(i)form of receipt to be given in respect of any article detained under section 62;
(j)the authority to whose satisfaction claims are to be established under sub-section (2) of section 69 and the form and manner in which claims may be made under that sub-section, the procedure for dealing with such claims and all other matters connected therewith under sub-section (3) of that section;
(k)payment to any police officer or division among two or more police officers the whole or any portion of any reward, forfeiture or penalty, under the proviso to section 132;
(l)any other matter which has to be, or may be, prescribed, or, provided for by rules, under this Act.