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 3] [Entire Act]

Union of India - Section

Section 2 in The Private Security Agencies (Regulation) Act, 2005

2. Definitions.—

In this Act, unless the context otherwise requires,—
(a)“armoured car service” means the service provided by deployment of armed guards along with armoured car and such other related services which may be notified by the Central Government or as the case may be, the State Government from time to time;
(b)“Controlling Authority” means the Controlling Authority appointed under sub-section (1) of section 3;
(c)“licence” means a licence granted under sub-section (5) of section 7;
(d)“notification” means a notification published in the Official Gazette;
(e)“prescribed” means prescribed by rules made under this Act;
(f)“private security” means security provided by a person, other than a public servant, to protect or guard any person or property or both and includes provision of armoured car service;
(g)“private security agency” means a person or body of persons other than a government agency, department or organisation engaged in the business of providing private security services including training to private security guards or their supervisor or providing private security guards to any industrial or business undertaking or a company or any other person or property;
(h)“private security guard” means a person providing private security with or without arms to another person or property or both and includes a supervisor;
(i)“State Government”, in relation to a Union territory, includes the Administrator of that Union territory appointed by the President under article 239 of the Constitution.