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 3] [Entire Act]

State of Rajasthan - Section

Section 15 in The Rajasthan Police Act, 2007

15. Control, Supervision and Direction of Police Force in Metropolitan Areas.

(1)The State Government shall appoint a Commissioner of Police in a Metropolitan area.
(2)The Commissioner of Police shall be an officer not below the rank of Inspector General of Police and shall be appointed from a panel of officers recommended by a committee consisting of the following:-
(a)Chief Secretary;
(b)Secretary in-charge, Home Department of the State;
(c)Secretary in-charge, Department of Personnel of the State;
(d)Director General of Police.
(3)The Control, Supervision and Direction of the Police Force in a Metropolitan Area shall, subject to the overall control of the Director General of Police, vest in the Commissioner of Police.
(4)The Commissioner of Police appointed under sub-section (1) shall exercise such functions and discharge such duties, and shall have such responsibility and authority as may be determined by the State Government by a general of special order.
(5)Subject to the rules made under All India Services Act, 1951 (Central Act No. 61 of 1951), the Commissioner of Police shall have a minimum tenure of two years.
(6)Notwithstanding anything in sub-section (5), the Commissioner of Police may be removed from his post before the expiry of the said tenure by the State Government consequent upon:-
(a)his conviction by the court in a criminal offence or where charges have been framed by the court in a case involving corruption or moral turpitude;
(b)his punishment of dismissal, removal or compulsory retirement from service or of reduction to a lower rank, awarded under the provisions of the All India Services (Discipline and Appeal) Rules, 1967 or any other relevant rule;
(c)his suspension from service in accordance with the provision of the rules referred to clause (b);
(d)his incapacity in the discharge of functions due to physical or mental illness;
(e)his own request; or
(f)an administrative exigency which shall be recorded in writing.
(7)The State Government may appoint one or more Additional, Joint, Deputy, or Assistant Commissioners to assist the Commissioner of Police in the discharge of his duties and determine, in consultation with the commissioner, the functions, duties, responsibilities, and powers of such officers.