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 Kerala - Section

Section 26 in Kerala Police Act, 2011

26. Evaluation of police performance.-

(1)The State Security Commission, shall every year, appoint a panel of three experts, familiar with the functioning of the Police or public administration or sociological or criminological studies, to evaluate the performance of the Police in the previous financial year and to suggest the performance standards for the succeeding financial year.
(2)The members of the panel appointed under sub-section (1) shall not be continued as members continuously for more than two terms.
(3)The State Security Commission may fix the criteria for evaluating the performance of Police activities by discouraging the preparation by Police the crime statistics by consciously limiting the registration of crimes and taking care to avoid considering such statistics as proof of reduction of crime and taking care to evolve standards of qualitative excellence in relation to manpower utilization and resource utilization in the Police Department, different services rendered by Police and Police activities in all fields.
(4)The State Security Commission shall every year fix performance standards to be attained by various units and branches in the succeeding financial year and the same shall be communicated to the concerned before the first day of March in the current financial year.