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 12] [Entire Act]

State of Kerala - Section

Section 110 in Kerala Police Act, 2011

110. Police Complaints Authority.—

(1)The Government shall constitute a State Police Complaints Authority for examining and inquiring the,—
(i)complaints on all types of misconduct against police officers of and above the rank of Superintendent of Police;
(ii)grave complaints against officers of other ranks in respect of sexual harassment of women in custody or causing death of any person or inflicting grievous hurt on any person or rape, etc.
(2)The State Authority shall consist of the following members, namely:—
(i)a retired Judge of a High Court who shall be the Chairperson of the Authority;
(ii)an officer not below the rank of Principal Secretary to Government;
(iii)an officer not below the rank of Additional Director General of Police;
(iv)a person as may be fixed by the Government, in consultation with the Leader of Opposition, from a three member panel of retired suitable officers not below the rank of Inspector General of Police furnished by the Chairman of the State Human Rights Commission; and
(v)a person as may be fixed by the Government, in consultation with the Leader of Opposition, from a three member panel of retired suitable District Judges furnished by the State Lok Ayuktha.
(3)The Government shall constitute the Police Complaints Authority at district level for examining and inquiring the complaints against police officers of and up to the said rank of Deputy Superintendent of Police.
(4)The District Authority shall consist of the following members, namely:—
(i)a retired District Judge, who shall be the Chairperson;
(ii)the District Collector; and
(iii)the District Superintendent of Police:
Provided that the Chairperson of one District Authority may be appointed as the Chairperson of more than one District Authorities.
(5)The terms and conditions of service, salary of the members of the State Authority and District Authorities and the procedure of the authorities shall be such as may be prescribed.
(6)Government shall, in consultation with the authority or authorities, establish and give all necessary facilities for their proper functioning.
(7)The State Authority and the District Level Authorities shall, on conducting inquiries, have all the powers of a Civil Court while trying a suit under the Code of Civil Procedure, 1908 (Central Act 5 of 1908) in respect of the following matters, namely:—
(a)summoning and enforcing the attendance of any person and examining him on oath;
(b)requiring the discovery and production of any document;
(c)receiving evidence on affidavit; and
(d)any other matter as may be prescribed.
(8)All officers of the Government shall render all possible assistance to the authority for ensuring the production of records necessary for the functioning of the Complaints Authorities, examination of the records and provision of expert assistance in needed matters, etc.
(9)All concerned officers shall be bound to carry out the recommendations given by the authority in respect of matters of initiation of department level inquiry, registration of criminal case etc. against a police officer.