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 1] [Entire Act]

State of Rajasthan - Section

Section 42 in The Rajasthan Police Act, 2007

42. Crime Investigation Units.

(1)The State Government may, by general or special order, create in each such Police Station, as it may decide from time to time, a separate Crime investigation Unit, headed by an officer not below the rank of Sub-Inspector of Police:Provided that such crime investigation unit in a metropolitan area shall be established by the State Government within a period not exceeding five years from the notification of a metropolitan area.
(2)The State Government may, by general or special order, create in office of the Director General of Police or in any police district, one or more Special Crime Investigation Units headed by an officer not below the rank of Inspector of Police, for investigation of cyber crimes, organised crimes and such other offences as may be specified by the Director General of Police by general or special order.
(3)The police officers posted to such units shall not be assigned to any other duty, except under very special circumstances with the permission of the Director General of Police.