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 16] [Entire Act]

NCT Delhi - Section

Section 60 in Delhi Police Act, 1978

60. Other duties of a police officer.

It shall be the duty of every police officer-
(a)promptly to serve every summons and obey and execute every warrant or other order lawfully issued to him by the competent authority and to comply with all lawful commands of his superior;
(b)to the best of his ability, to obtain intelligence concerning the commission of cognizable offences or designs to commit such offences and to lay such information and to take such other steps consistent with law and with the orders of his superiors as shall be best calcu1ated to bring offenders to justice and to prevent the commission of cognizable and, within his view, of non-cognizable offences;
(c)to prevent to the best of his ability the commission of public nuisances:
(d)to apprehend without unreasonable delay all persons whom he is legally authorised to apprehend and for whose apprehension there is sufficient reason;
(e)to aid any other police officer when called upon by such ether police officer or in the case of need in the discharge of the duty of such other police officer, in such ways as would be lawful and reasonable on the part of the officer aided;
(f)to prevent the breach of the public peace;
(g)to afford every assistance within his power to disabled or helpless persons in the streets;
(h)to take charge of intoxicated persons and of lunatics at large, who appear dangerous or incapable of taking care of themselves;
(i)to take prompt measures to procure necessary help for any person under arrest or in custody, who is wounded or sick and whilst guarding or conducting any such person to have due regard to his condition;
(j)to arrange for the proper sustenance and shelter of every person who is under arrest or in custody;
(k)in conducting searches, to refrain from needless rudeness and the causing of unnecessary annoyance;
(l)in dealing with women and children to act with strict regard to decency and with reasonable gentleness;
(m)to use his best endeavours to prevent any loss or damages by fire;
(o)to use his best endeavours to avert any accident or danger to the public;
(p)to regulate and control the traffic in the streets, to prevent obstructions therein and to the best of his ability, to prevent the contravention of any rule, regulation or order made under this Act or any Other law in force for observance by the public in or near the streets;
(q)to keep order in the streets and at and within public bathing and washing places, fairs, temples and all other places of public resort and in the neighbourhood of places of public worship;
(r)to regulate resort to public bathing and washing places and all other places of public resort, to prevent overcrowding there and to the best of his ability, to prevent the contravention of any regulation or order lawfully made for once by the public at such place; and
(s)to discharge such other duties as are imposed upon him by any Law for the time being in force.