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]

Union of India - Section

Section 29 in The Delhi Police Act, 1978

29. Power to give directions to the public.

-The Commissioner of Police and, subject to the orders, if any, made by the Commissioner of Police, every police officer not inferior in rank to an Inspector, may from time to time as occasion may arise, but not so as to contravene any regulation made under section 28 or any law, rule or bye-law referred to in sub-section (4) of that section, give all such orders either orally or in writing as may be necessary to-
(a)direct the conduct of, and behaviour or action of persons constituting processions or assemblies on or along streets;
(b)specify the routes by which and the times at which any such processions may pass or shall not pass;
(c)prevent obstructions-
(i)on the occasion of all processions and assemblies; and
(ii)in the neighbourhood of all places of worship during the time of worship; and
(iii)in all cases when any street or public place or place of public resort may be thronged or liable to be obstructed;
(d)keep, order on, and in, all streets, and at, and within, public bathing and washing places, fairs, temples, mosques, gurdwaras, churches and all other places of public resort or public worship;
(e)regulate and control the playing of music, singing or the beating of drums, tom-toms and other instruments and the blowing or sounding of horns or other noisy instruments in, and near, any street or public place;
(f)regulate and control the use of loudspeakers in residential areas, streets, near any public places and places of public amusement or public entertainment; or
(g)make reasonable orders consequential to, and in furtherance of, any order made under this section.