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 4] [Entire Act]

State of Kerala - Section

Section 21 in Kerala Police Act, 2011

21. Special Wings, Units, Branches, Squads.-

(1)Government may, in order to assist the State Police Chief or other Police functionaries or District Police Chiefs or to assist the police in general in their duties and functions, by general or special order, create and maintain any Wing or Special Unit, Specialized Branch or Special Squad, etc. of such strength, internal units, powers, duties, jurisdiction and internal or external supervisory structure as may be fixed by the Government by order.
(2)The Government may create units or make special arrangements inter alia, for the following matters, namely:-
(a)collection of intelligence directly or indirectly affecting National Security, security of the State, maintenance of law and order, maintenance of public safety, prevention of crime, security of vital installations and individuals facing grave threats from terrorists or extremists;
(b)investigation of complicated, heinous, sensational or specially important crimes;
(c)traffic control;
(d)police service related to coastal, river and backwater areas and police service for the protection of tourists and pilgrims;
(e)police service on the Railways;
(f)collection, collation, indexing and analysis of data and intelligence relating to crime and criminals and the functioning of a Bureau of Missing Persons;
(g)Juvenile Police Units for the special protection of children who reach the Police Station either as accused or as victims of crime.
(h)helping Police offices and officers in selecting, using and utilizing computers and other digital services and developing software necessary for the purpose;
(i)maintenance of the telecommunication and digital communication networks for Police purposes;
(j)identification of individuals and objects by means of fingerprints, photography or any digital or biometric technique;
(k)maintaining a well-trained reserve force with proper chain of command to be deployed whenever and wherever the district police or the local police stations fall short of manpower for the proper discharge of any police function;
(l)training of recruits and of those in service, in respect of general matters related to police services and for any other individual or group as may be fixed by the Government;
(m)specialised response units like control rooms equipped to respond to crime, calamity or accident etc;
(n)enforcement of any local or special law or special enforcement of law in any area;
(o)digital and cyber policing;
(p)forensic support services for effectively assisting in the duties and functions of the police;
(q)administrative support services for Police functioning in terms of processing of matters of administration, finance and documentation;
(r)general support services necessary to help in the functioning of Police institutions and offices of various types and to discharge essential functions like cleaning, grooming, cooking, maintenance of equipments and areas etc;
(s)studies, research and development support for various policing related social and professional matters and for the development of modern Police services and preventive - investigative techniques.
(3)The Government shall equip these units and arrange necessary training to officers to enable such units to function at a high level of technical and professional competence.
(4)The Units constituted under sub-section (1) may consist of Police Officers of designated ranks or non-police personnel or both as may be specified by the Government and the Government may prescribe their conditions of service, special allowances payable to them, special qualifications and skills necessary and special facilities to be made available to them individually or collectively.