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 4 in The Meghalaya Police Act, 2010

4. Constitution and composition of the Police Service.

Subject to the provisions of this Act: -
(1)The Police force shall consist of such numbers in various ranks and have such organization as the State Government may, by general or special orders determine.
(2)The direct recruitments to non-gazetted ranks in the Police Service shall be made through a Recruitment Board by a transparent process, adopting well-codified systems and procedures which should not be susceptible to any misuse or abuse.
(3)Recruitment to the Indian Police Service and to the rank of Deputy Superintendent of Police shall be made through the Union Public Service Commission and the Meghalaya Public Service Commission respectively.
(4)The composition of the Police Service shall, as far as possible, reflect adequate representation of all sections of society, including gender representation.
(5)The pay, allowances, service and working conditions of police personnel shall be as prescribed by rules, from time to time which shall be always commensurate with the arduous and hazardous nature of their duties.
(6)Police personnel shall at all times remain accountable to the law and responsive to the lawful needs of the people and shall observe codes of ethical conduct and integrity, as prescribed.