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 10] [Entire Act]

Union of India - Section

Section 8B in The Dowry Prohibition Act, 1961

8B. Dowry Prohibition Officers.—

(1)The State Government may appoint as many Dowry Prohibition Officers as it thinks fit and specify the areas in respect of which they shall exercise their jurisdiction and powers under this Act.
(2)Every Dowry Prohibition Officer shall exercise and perform the following powers and functions, namely:—
(a)to see that the provisions of this Act are complied with;
(b)to prevent, as far as possible, the taking or abetting the taking of, or the demanding of, dowry;
(c)to collect such evidence as may be necessary for the prosecution of persons committing offences under the Act; and
(d)to perform such additional functions as may be assigned to him by the State Government, or as may be specified in the rules made under this Act.
(3)The State Government may, by notification in the Official Gazette, confer such powers of a police officer as may be specified in the notification on the Dowry Prohibition Officer who shall exercise such powers subject to such limitations and conditions as may be specified by rules made under this Act.
(4)The State Government may, for the purpose of advising and assisting Dowry Prohibition Officers in the efficient performance of their functions under this Act, appoint an Advisory Board consisting of not more than five social welfare workers (out of whom at least two shall be women) from the area in respect of which such Dowry Prohibition Officer exercises jurisdiction under sub-section (1).