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 Assam - Section

Section 20 in Assam Forest Protection Force Act, 1986

20. Protection of acts of officers and members of the Force.

(1)In anysuit or proceeding against any supervisory officer or member of the Force for any act done by him in the discharge of his duties, it shall be lawful for him to plead that such act was done by him under the order of a competent authority.
(2)Any such plea may be provided by the production of the order directing the act, if it is so proved, the supervisory officer or the member of the Force shall thereupon he discharged from any liabilities in respect of the act so done by him, notwithstanding any defect in the jurisdiction of the authority which issued such order.
(3)Notwithstanding anything contained in any law for the time being in force, any legal proceeding, whether civil or criminal, which may lawfully be brought against any supervisory officer or the member of the Force or anything done or intended to be done under the powers conferred by or in pursuance of any provision of this Act or the rules thereunder shall be commenced within three months after the Act complained of having been committed and not otherwise, and notice in writing of such proceeding and of the cause thereof shall be given to the person concerned and his supervisory officer at least one month before the commencement of such proceeding.
(4)For prosecution of any officer or member of the Force sanction as required under Section 197 of the Code of Criminal Procedure, 1973 will be necessary.