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 4] [Entire Act]

State of Kerala - Section

Section 86 in Kerala Police Act, 2011

86. Disqualifications for appointment as a police officer.-

(1)No person shall be eligible for appointment as a police officer or shall have the right to continue in employment as a police officer if that person,-
(a)is not a citizen of India; or
(b)has been convicted by a court of law for an offence involving proclivity for violence or moral turpitude;
(c)is found mentally, physically or behaviourally unfit for carrying out the duties of police; or
(d)is a member of a political party and is not prepared to terminate his membership even after recruitment; or
(e)is an office bearer of any social, religious, cultural or scientific organization and is not prepared to give up or terminate such position even after instructions from Government, State Police Chief or the District Police Chief; or
(f)is or has been, a member of any banned organization.
(2)A person against whom a criminal case for an offence involving proclivity of violence or moral turpitude is pending before a court of law shall be entitled to appear for recruitment, to get selected and to undergo training, but shall be entitled for permanent appointment only after being acquitted.
(3)A police officer, at any time after appointment is found belonging to any of the categories under (a) to (f) of sub-section (1),the appointing authority may immediately place the said officer under suspension and after giving reasonable opportunity to prove otherwise, dismiss, remove or compulsorily retire the officer as the case may be.