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 Meghalaya - Section

Section 108 in The Meghalaya Police Act, 2010

108. Dereliction of duty by a police officer.

(1)Whoever, being a police officer: -
(a)willfully breaches or neglects to follow any legal provision, procedure, rules, regulations applicable to members of the Police Service; or
(b)without lawful reason, fails to register a First Information Report as required by Section 154 of the Code of Criminal Procedure, 1973; or
(c)is found in a state of intoxication, while on duty; or
(d)Malingers or feigns illness or injury or voluntarily causes hurt to himself with a view to evading duty; or
(e)acts in any other manner unbecoming of a police officer, shall, on conviction, be punished with imprisonment for a term which may extend to three months or with a fine of Rs. 5,000/- or both.
(2)Whoever, being a police officer: -
(a)is guilty of cowardice; or
(b)abdicates duties, with service weapons,
(c)uses criminal force against another police officer, or indulges in gross insubordination; or
(d)engages himself or participates in any demonstration, procession or strike, or resorts to, or in any way abets any form of strike, or coerces or uses physical force to compel any authority to concede anything; or
(e)is guilty of sexual harassment in the course of duty, whether towards other police personnel or any member of the public;
shall, on conviction, be punished with imprisonment for a term which may extend to one year or with a fine of Rs. 10,000/- or both.