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 81 in Kerala Police Act, 2011

81. Maintenance of law and order at assemblies where disputes exist.-

(1)Where the District Magistrate is satisfied that a dispute or contention exists, relating to the organization of or participation in any function or procession, exhibition or organized assembly and that such dispute or contention is likely to lead to the disturbance of peace the District Magistrate may give such appropriate orders as to the conduct of the persons concerned as he deems necessary under the circumstances.
(2)The District Magistrate shall, while issuing such orders, give due regard to the apparent legal rights of the persons and parties concerned and to any established practice.
(3)Every such order shall be published at the place wherein it is to be implemented and all persons concerned shall be liable to comply with the same.
(4)Any order under sub-section (1) shall be subject to any judgment or order made by a court having jurisdiction and shall be recalled or modified by the District Magistrate, if he is satisfied that such order is inconsistent with such judgment or order.