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] [Section 2] [Entire Act]

State of Rajasthan - Subsection

Section 2(1) in The Rajasthan Police Act, 2007

(1)In this Act, unless the context otherwise requires,-
(a)"Chief Secretary" means the Chief Secretary to the State Government;
(b)"cyber crime" shall mean and include all offences under the information Technology Act, 2000 (Central Act No. 21 of 2000) and any other offences committed by use of electronic devices, such as computers, credit cards, internet, ATM, etc;
(c)"Director General of Police" means the Police officer appointed as such by the State Government for the overall control, supervision and direction of the police force;
(d)"District Superintendent of Police" means the police officer incharge of a Police District;
(e)"domestic help" means a person working for remuneration or otherwise in a household"
(f)"moral turpitude" means involvement in any crime which pertains to cheating, forgery, intoxication, rape, outraging the modesty of a woman, illicit traffic as defined in the Prevention of Illicit Traffic in Narcotic Drugs and Psychotropic Substances Act, 1988 (Central Act No. 46 of 1988), immoral trafficking as defined in the Immoral Traffic (Prevention) Act, 1956 (Central Act No. 104 of 1956), planned violence or any offence against the State as mentioned in Chapter VI of the Indian Penal Code, 1860 (Central Act No. 45 of 1860);
(g)"organized crime" includes any crime committed by two or more persons in pursuance of their common intention of wrongful or unlawful gain;
(h)"outpost" means a police post within the jurisdiction of a Police Station;
(i)"Police officer" means any member of the Police Force of the State;
(j)"police personnel" shall include police officers and all other persons for whom the appointing authority is the Director General of Police or an officer subordinate to him;
(k)"Police Station" means any area declared to be a Police Station under the provisions of the Code of Criminal Procedure, 1973 (Central Act No. 2 of 1974);
(l)"power of superintendence" means and includes power of giving directions, guidance and instructions in all administrative matters and includes the power to annul, reverse, rescind or revise any order issued by an authority under the provisions of this Act, subject to the provisions pertaining to investigation as contained in the Criminal Procedure Code, 1973 (Central Act No. 2 of 1974);
(m)"prescribed" means prescribed by the rules made by the State Government under this Act;
(n)"public place" means any place to which the public has access;
(o)"Railway Areas" means areas comprised between outermost signals appurtenant to railway tracks including premises of every railway station within the State of Rajasthan and shall include trains on tracks, whether moving or stationary, in any area of the State of Rajasthan;
(p)"ranks" shall mean and include subordinate ranks and supervisory ranks;
(q)"rules" means the rules made under this Act;
(r)"Special Cell" means a cell created for dealing with a particular category of crime or providing better service to the community including victims of crime;
(s)"State" means the State of Rajasthan;
(t)"State Government" means the State Government of Rajasthan;
(u)"subordinate ranks" means all ranks below the rank of Assistant or Deputy Superintendent of Police;
(v)"supervisory ranks" means ranks of Assistant and Deputy Superintendent of Police or above;
(w)"tenant" for the purposes of this Act, means a persons to whom a house or premises or part thereof has been let out, whether a lease or rent deed has been executed or not; and
(x)"Village Guard" means a person enlisted as such under section 48 of this Act.