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] [Entire Act]

State of Kerala - Section

Section 65 in Kerala Police Act, 2011

65. Service of Beat Police.–

(1)The area of jurisdictions of every police station shall be divided into various beats and sufficient beat patrols shall be provided to each beat area for beat patrols on permanent basis.
(2)The following matters shall be the duties and responsibilities of the beat patrols along with other matters,-
(a)keep contact with the members residing in the Community Contact Committee area and the citizens who have active participation in community life;
(b)review during every visit the steps to prevent offences in the beat area;
(c)collect information in respect of criminals, terrorists and anti-social elements, if any, in the area and communicate the same to the officer in charge of the police station;
(d)observe the criminals subjected to special observation, if any, in the beat area and those having criminal background and those with bad character;
(e)understand about the local disputes having a chance for violence and inform all the available details to the officer in-charge of the police station;
(f)carry out any other police task in respect of the area entrusted by the supervising officers;
(g)inform the officer in charge of the police station, in writing, about the grievances and complaints from the general public in respect of Police service, and;
(h)maintain a record of the works performed during the time of visit and submit the same to the officer-in-charge of the police station.