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 2] [Entire Act]

State of Kerala - Section

Section 36 in Kerala Police Act, 2011

36. Personal details for identification be furnished on demand.-

(1)Every person shall furnish his personal details to identify him if so required by a Police Officer on sufficient reasons.
(2)Such police officer may take appropriate and reasonable steps for establishing the identity of a person and for this purpose, such Police Officer may create and prepare such personal identification records as may be appropriate for each circumstance.
(3)No person shall, by reason of the authority under this section, be arrested or kept in custody or subjected to any restriction on movement in any manner, merely on the ground that the details of identity furnished by such person needs to be verified.
(4)All police officers exercising authority under this section shall wear identity badge or card in such a manner as to be visible to others and show such official identity record on demand by any person.