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 8] [Entire Act]

State of Maharashtra - Section

Section 129 in The Maharashtra Prohibition Act

129. Prohibition Officers may be empowered to investigate offences.

(1)The state Government may empower any Probhibition Officer to investigate offences under this Act.
(2)An officer empowered under sub-section (1) shall in the conduct of such investigation exercise the powers conferred by the Code of Criminal Procedure, 1898 (V of 1898.) upon an officer in charge of a Police Station for the investigation of congnizable offences.
(3)Any Prohibition Officer to whom such officer is subordinate may during the course of the investigation, take over the investigation himself or direct any other Prohibition Officer duly empowered to conduct the same. The Officer in conducting the investigation shall have the same powers under sub- sections (1) and (2) as if he were the Prohibition Officer appointed for the area or for the purpose of investigating the said offence.
(4)If the Prohibition Officer conducting the investigation is of opinion that there is not sufficient evidence or reasonable ground of suspicion to justify the forwarding of the accused to a Magistrate, or that the person arrested may be discharged with a warning such officer shall release him on his executing a bond with or without sureties, to appear, if and when so required, before a Magistrate empowered to take congnizance of the offence and shall make a full report of the case to his to his official superior and be guided by the order which he shall receive on such report.
(5)The powers of any officer empowered under this section shall be subject to such other modifications or restrictions as the State Government may deem fit.