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 35] [Entire Act]

State of Kerala - Section

Section 6 in Kerala Police Act, 2011

6. Government to provide sufficient facilities at police stations.-

(1)The Government shall, subject to the resources available, ensure that every Police Station has adequate manpower and infrastructure facilities to provide basic police services to all who need the same.
(2)The facilities under sub-section (1) shall include sufficient infrastructure for all police personnel attached to the police station to discharge their duties efficiently, reception area for public with adequate facilities, sufficient storage space for the safe keeping of articles in custody, official records and official arms and ammunition, sufficient facilities for the safe custody of the accused and those in custody, proper communication facilities and sufficient mobility and sufficient equipment including security equipment, electronic devices, arms and forensic equipments to discharge adequately the lawful responsibilities entrusted to the officers of the Police Station.
(3)The State Police Chief shall arrange to review every year the adequacy of facilities available in every police station in the State and take steps to establish facilities which conform to proper standards.