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 Kerala - Section

Section 104 in Kerala Police Act, 2011

104. Police Welfare Bureau.—

(1)There shall be a Police Welfare Bureau in the State Police under the leadership of an officer not below the rank of an Additional Director General of Police to advise and assist the State Police Chief on matters in respect of the welfare of police personnel and to implement the same.
(2)The functions and duties of the Bureau, interalia, with other matters including the administration and monitoring of welfare matters of police officers shall be the following, namely:—
(a)health care schemes for health care, particularly to those affected with chronic and serious ailments and retired police officers and their dependents;
(b)quick and liberal medical assistance to police officers injured while on duty;
(c)financial security of the legal heirs of those dying while on duty;
(d)financial security of police officers after their retirement;
(e)group house constructions and group credit facilities;
(f)schemes useful for mitigating the mental stress of police officers;
(g)educational facilities for the dependents of police officers;
(h)engaging legal facilities for effectively defending the police officers who are facing legal proceedings directly relating to the lawful performance of duties or due to animosity which arose from the performance of such duty.
(3)The Bureau shall consist such number of advisory members not exceeding ten as may be fixed by the State Police Chief and they shall be nominated by the State Police Chief from different ranks in the Police force for a period of two years.
(4)The Bureau shall fix the policies and norms in respect of the welfare of the police and supervise the welfare activities of the various police units.
(5)A Police Welfare Fund shall be constituted under the control and administration of the Bureau for the welfare activities and schemes for police officers and the following amount shall be credited to the Fund, namely:-
(a)financial assistance from Government and other types of deposits and loans granted by Government;
(b)contribution from police officers;
(c)fine realized from police officers as penalties in inquiry proceedings;
(d)contribution from individuals or institutions as may be permitted by Government from time to time;
(e)operational profit from institutions or programmes conducted as part of welfare activities;
(f)a fixed percentage of amount as may be permitted by Government, collected for police service from individuals or institutions.