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 Uttar Pradesh - Section

Section 10 in THE UTTAR PRADESH SPECIAL SECURITY FORCE ACT, 2020

10. Power to arrest without warrant

(1)Any member of the Force may, without any order from a Magistrate and without a warrant, arrest,-
(a)any person, who voluntarily causes hurt to or attempts voluntarily to cause hurt to, or wrongfully restrains or attempts wrongfully to restrain or assaults, threatens to assault or uses or threatens or attempts to use criminal force to any employee, referred to in clause (c) of section 8, or any other member of the Force, in discharge of his duty as such employee or in execution of his duty as such member, as the case may be, or with intent to prevent or to deter him from discharging his duty as such member or in consequence of anything done or attempted to be done by him in the lawful discharge of his duty as such member;
(b)any person who has been concerned in, or against whom a reasonable suspicion exists of his having been concerned in, or who is found taking precautions to conceal his presence under circumstances which afford reason to believe that he is taking such precautions with a view to committing a cognizable offence which relates to property belonging to, or in the premises of, any establishments referred to in clause (b) of section 8, or relates to other installations, or to property in the premises of the other installations under his charge;
(c)any person who commits or attempts to commit a cognizable offence which involves or which is likely to involve danger to the life of any person engaged in carrying on any work relating to any establishments referred to in clause (b) of section 8.
(2)If any person is found trespassing on the premises of any establishment referred to in clause (b) of section 8, he may, without prejudice to any other proceeding which may be taken against him, be removed from such premises by a member of the Force.
(3)The manner in which the powers under this section are exercised shall be governed by rules prescribed in this behalf.