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 4] [Entire Act]

State of Maharashtra - Section

Section 22S in Maharashtra Police Act

22S. Division Level Police Complaints Authority.

(1)The State Government shall, by notification in the Official Gazette, constitute for the purposes of this Act, an Authority to be called the Division Level Police Complaints Authority.
(2)The Division Level Police Complaints Authority shall consist of the following members, namely:--
(a)A retired Principal District Judge...Chairperson;
(b)A Police Officer superannuated not below the rank of Superintendent of Police...Member;
(c)Deputy Commissioner of Police (Headquarter)...Member;
(d)A person of eminence from the civil society...Member;
(e)An officer of the rank of Deputy Superintendent of Police or equivalent...Member-Secretary.
(3)On constitution of the Division Level Police Complaints Authority under sub-section (1), the erstwhile District Police Complaints Authority constituted by the Home Department under the Government Resolution, dated the 15th July 2013 shall cease to exist.
(4)The provisions of sections 22P, 22Q and 22R regarding the continuance of complaints or inquiries and recommendations, appointment of Chairpersons, powers and functions of the State Police Complaints Authority and submission of its report to the State Government, respectively, shall, mutatis mutandis, apply to the Division Level Police Complaints Authority.