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 8] [Entire Act]

State of Kerala - Section

Section 11 in Kerala Police Act, 2011

11. Special Police Station.-

(1)Government may establish Special Police Stations in any area for any particular period or for any particular purpose or for enforcement of any particular law or laws in addition to the police stations notified for any area under section 5.
(2)The buildings in which such special police stations are located, their area, jurisdiction, purpose, period etc shall be notified in the manner specified under section 5.
(3)Nothing contained in sub- sections (1) and (2) shall be deemed to prevent the Government from establishing a special police station in a mobile vehicle or in any temporary office.
(4)Any action taken by a regular police station shall not be invalidated on the ground that it was a matter which could have been entrusted with a special police station.
(5)Each special police station shall be so named as to denote its special purpose and special nature.
(6)The State Police Chief may, by special order, exempt the Station House Officer of a special police station from any responsibility associated with a regular police station and may also entrust him with additional or special responsibilities or that are not assigned to the Station House Officer of a regular police station.