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 9] [Entire Act]

State of Kerala - Section

Section 29 in Kerala Police Act, 2011

29. Behaviour of Police Officers.-

(1)All Police officers on duty, in their dealings with the public, shall exhibit courtesy, propriety and compassion appropriate to the occasion and use polite and decent language.
(2)The police officers shall not use force against anybody or threaten that force be used or take any adverse police action or legal action unless it is necessary to carry out any lawful purpose.
(3)The police officers shall exhibit special sympathy in their dealings with the victims of crimes and give due consideration to the special needs of women, children, senior citizens and the differently abled.
(4)The police officer shall give up unnecessary show of aggression and avoid intemperate behaviour even on provocation.
(5)The police officer shall not misbehave or use indecent language to anyone in their care or custody.
(6)The police officer shall ensure themselves that they appear in public place in good physical grooming and are not in a sloppy or unclean or untidy state, unless the same was caused by the diligent performance of any duty at that time.