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 0] [Entire Act]

Bengal Presidency - Section

Section 551 in Police Regulations, Bengal , 1943

551. Crime and order Police. [§ 12, Act V, 1861].

(a)The personnel of the Railway Police force shall be distributed to "Crime" and "Order" branches, according to the allotment statement, and each branch shall normally be detailed exclusively for its own duties as laid down below. The disposition register shall show each branch separately and when a recruit is enlisted it should be stated in the district order in which branch he is taken. Officers belonging to one branch may be transferred to the other.
(b)The cost of the "Order Police" is paid by the Railway, as well as one-fourth of the cost of the supervising staff who belong to the Crime branch.
(c)Duties of Order Police. - The duties of the Order Police are :-
(i)control of passenger traffic inside the station premises more particularly on the platforms, in the booking offices, waiting halls, at the entrance and exit gates and wherever specially required on emergencies by the station officials ;
(ii)the control of vehicular and other traffic in the station compound;
(iii)the maintenance of order at stations and in standing passenger trains; prevention of overcrowding, etc.;
(iv)watching loaded passenger trains when standing in stations ;
(v)the arrest of those found committing nuisances or suffering from infectious diseases, and keeping the station premises clear of idlers and beggars;
(vi)the examination of all empty carriages on arrival at terminal stations for property left behind by passengers and to see that carriage fittings have not been tampered with; and
(vii)the removal of bodies of persons dying in the train and on station premises and the conveyance to hospital of sick passengers.
(d)Duties of Crime Police. - The duties of the Crime Police are:-
(i)investigation into cognizable offences committed within railway limits and prevention of the same ;
(ii)the arrest of offenders in cognizable cases and detention of them in custody as well of persons arrested by Railway officers and made over to the police, and their production before the Magistrate ;
(iii)the reporting of non-cognizable cases or infringement of bye-laws of the line to the proper authorities as also all instances of oppression or fraud on the part of railway subordinates or others ;
(iv)the prosecution of cognizable cases, as well as non-cognizable cases under the Indian Railways Act, 1890, on behalf of the management.