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 Rajasthan - Section

Section 28 in The Rajasthan Police Act, 2007

28. Police Establishment Board.

(1)The State Government shall constitute a Police Establishment Board (hereinafter referred to as the "Board") with the Director General of Police as its Chairman and four police officers not below the rank of Inspector General of Police as its members.
(2)The Board shall perform the following functions:-
(a)recruitment of Constables in accordance with the relevant service rules;
(b)promotion in the subordinate ranks in accordance with relevant service rules;
(c)prescribe guidelines for transfer of subordinate ranks with the approval of the State Government;
(d)transfer of subordinate ranks from one range to another and transfer of police officers in the rank of Deputy Superintendent of Police;
(e)prepare proposal for transfer of police officers in the rank of Additional Superintendent of Police and submit the same to the State Government; and
(f)analyze the grievances of police personnel and suggest remedial measures to the State Government.
(3)For recruitment of constables and for promotion in the subordinate ranks, the Board may appoint one or more Committees headed by an officer not below the rank of Inspector General of Police.
(4)The Police Establishment Board shall follow such rules with regard to its meetings, quorum and transaction of business as may be made by the State Government.Chapter-V Functions, Duties and Responsibilities of Police Officers