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 Meghalaya - Section

Section 66 in The Meghalaya Police Act, 2010

66. Criminal Investigation Department

(1)The Officers and Staff to be posted to the Criminal Investigation Department shall selected and specially trained.
(2)The Criminal Investigation Department may have specialized units for investigation of cyber crime, organized crime, homicide cases, economic offences, and any other category of offences, as notified by the State Government and which require specialized investigation. In addition to regular staff, the Director General of Police may also higher services of any person qualified for this purpose on contract basis to assist in investigation, if and when so required.
(3)The officers posted to the Criminal Investigation Department shall be selected on the basis of their aptitude, professional competence, experience in crime investigation and integrity. They shall undergo appropriate training upon induction, and their knowledge and skills shall be upgraded from time to time through appropriate refresher and specialized coursed.
(4)Officers posted to the Criminal Investigation Department shall have a minimum tenure of three years and a maximum of five years,except that officers with proven ability in investigation of cases shall be considered for extended tenure by the Police Establishment Board on proposal to this effect being submitted by the Criminal Investigation Department.
(5)The Criminal Investigation Department may be provided with an appropriate number of legal advisors and crime analysts to guide, advise and assist the investigating Officer.
(6)The Criminal Investigation Department may be provided with adequate staff and funds.
(7)The Criminal Investigation Department may be equipped with adequate facilities of scientific aids to investigation and forensic science including qualified and trained manpower, in accordance with the guidelines, if any, issued in this regard by the Directorate Forensic Science or the Bureau of Police Research and Development of the Government of India.