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 16] [Entire Act]

State of Kerala - Section

Section 2 in Kerala Police Act, 2011

2. Definitions. –

(1)In this Act, unless the context otherwise requires,-
(a)"Commission" means the State Security Commission constituted under section 24;
(b)"District Magistrate” means the officer responsible for the executive administration of a district, by whatever designation such officer is called;
(c)"Government" means the Government of Kerala;
(d)"Place" includes any building, tent, booth, vehicle or other constructions, either permanent or temporary and any area including land, sea, backwaters, rivers, canals and atmosphere either enclosed or open;
(e)"Police" means and includes all persons exercising the duties and functions specified under sections 3 and 4 and who are authorised under section 88 to do so;
(f)"Police Force" means the police force referred under section 14;
(g)"Police district" means the local area declared under section 16;
(h)"Police officer" means any member of the Police Force and includes in it an officer of the Indian Police Service;
(i)"Property” includes money, valuable security and all properties either movable, immovable or digital;
(j)"Public place" means any place in which the public have access either as of right or not and includes in it,-
(i)any public building, monument and premises thereof; and
(ii)any place accessible to the public for drawing water or washing or bathing or for the purpose of travel, recreation, food, rest, treatment, trade, etc. or for any other service;
(k)"Service provider" means any person or agency or employee or person in charge of such agency who provide any service to the public or any section thereof with or without collecting any payment and includes those who provide services such as phone, internet, computer, vehicle, food, water, finance, rent, pawning, hospital, laboratory, sanitation, repair, electricity, deposit, share, construction, security, trade, loan, fuel, rest, recreation and any such other agency which provides any service to the public on demand;
(l)"Street" includes any highway, bridge, way, causeway, road, lane, footpath, square, courtyard, garden path, channel or passage, etc. accessible to the public whether or not it is a thoroughfare;
(m)"Traffic" means any kind of movement of persons, animals, vehicles, vessels or goods along any public place and includes the disposition of vehicles, living things and static objects either temporary or permanent situated in or near any such place affecting in any manner such movement, individually or collectively, of any component among them;
(n)"Vehicle" means any means of transport which carries any person, animal or object and includes in it a carriage, cart, van, truck, handcart, boat, bicycle, tricycle, rickshaw, motor vehicle, vessel or aeroplane.
(2)Words and expressions used and not defined in this Act, but defined in the Indian Penal Code, 1860 (Central Act 45 of 1860) or in the Code of Criminal Procedure, 1973 (Central Act 2 of 1974) shall have the meanings respectively assigned to them therein.