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 15] [Entire Act]

State of Kerala - Section

Section 24 in Kerala Police Act, 2011

24. State Security Commission.-

(1)The Government shall, by notification in the official Gazette, constitute a State Security Commission for discharging such functions and duties assigned under this Act.
(2)The Commission shall consist of the following members, namely:-
(i)the Minister in-charge of Home Department who shall be the Chairman;
(ii)the Minister in-charge of Law;
(iii)the Leader of Opposition;
(iv)a retired Judge of the High Court nominated by the Chief Justice of the High Court of Kerala;
(v)the Chief Secretary- ex-officio;
(vi)the Secretary to Government, Home Department- ex-officio;
(vii)the State Police Chief- ex-officio;
(viii)three non-official members, who shall be persons of eminence in public life with wide knowledge and experience in maintenance of law and order, administration, human rights, law, social service, management of public administration, nominated by the Governor of whom one shall be a woman.
(3)The State Police Chief shall be the Secretary of the Commission.
(4)Every nominated member shall, unless they vacate their offices earlier by resignation, death or otherwise, hold office for a period of five years and shall be eligible for re-nomination.
(5)If a nominated member of the Commission is absent without sufficient cause for more than three consecutive meetings thereof, the Chairman of the Commission may remove such member from the membership of the Commission: Provided that no member shall be removed under the provisions of this sub-section except after giving him a reasonable opportunity for showing cause against such removal.
(6)Any nominated member of the Commission may resign his office by giving notice in writing of his intention to do so to the Chairman and on such resignation being accepted, he shall be deemed to have vacated his office.
(7)The vacancies arising in the Security Commission shall be filled up within three months.
(8)The Commission shall regulate its own procedure and the conduct of the business transacted by it.
(9)The fees and allowances payable to the nominated members of the State Security Commission and their conditions of service shall be such as may be prescribed.