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 7] [Entire Act]

State of Kerala - Section

Section 125 in Kerala Police Act, 2011

125. Cognizable offences and bailable offences.—

(1)Offences under sections 116,117,118 and 119 of this Act shall be cognizable and bailable and an offence under section 115 shall be cognizable and non-bailable.
(2)Notwithstanding the provisions of sub-section (1), a police officer shall have power to arrest a person only if,—
(a)his arrest is necessary to prevent or not to continue any offence; or
(b)it is manifestly evident that locating such person subsequently is not possible; or
(c)such person is likely to hurt himself or any other person; or
(d)there is any special and emergent circumstances warranting the arrest. (3) All other offences under this Act shall be non-cognizable and bailable:
Provided that a police officer present at the spot may remove a person temporarily for the purpose of preventing the continuance of an offence in his presence.