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 1] [Entire Act]

State of Kerala - Section

Section 30 in Kerala Police Act, 2011

30. Police Officers to maintain good health. –

(1)All police officers shall maintain good physical and mental health.
(2)The State Police Chief may, subject to any direction that may be issued by the Government in this regard, specify the standards of physical and mental efficiency to be maintained by a police officer, by giving due consideration for age, gender, nature of duties and the general standards prevalent in the society.
(3)No police officer shall be discriminated by reason of failure in maintaining the physical health standard according to the standards specified under sub-section (2) due to any injury or the circumstances faced in the discharge of duty or a long time chronic ailment: Provided that subject to the norms and procedures prescribed by the Government, a person who is physically and mentally unfit to discharge Police duties shall be discharged from service by giving compulsory pension or special benefits.
(4)Government shall, subject to resources, provide special arrangements for giving incentives and infrastructure facilities for the promotion of physical and mental health among members of the Kerala Police.