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 74] [Entire Act]

State of Meghalaya - Subsection

Section 74(1) in The Meghalaya Police Act, 2010

(1)The Accountability Commission shall consist of Chairperson and members with a credible record of integrity and commitment to human rights who will be as follows:
(a)a retired officer superannuated in the rank of not below the Principal Secretary to the State Government as Chairperson.
(b)a retired police officer superannuated in the rank of not below IGP; and
(c)a person with a minimum of 10 years of experience either as judicial officer, practicing advocate in High Court or a professor of law or a retired officer with experience in public administration.