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 2] [Entire Act]

State of Kerala - Section

Section 73 in Kerala Police Act, 2011

73. Regulation of physical training.-

(1)No person shall impart or organize any physical training which involves method of exercises regarding an attack or self defence to the public or any person or persons or to participate therein except in accordance with the provisions in the permit given for this by an authority which as may be prescribed:Provided that the provisions of the sub-section shall not apply to any training,-
(i)conducted by an educational institution owned or controlled by the Government or affiliated to any University in the State as part of its curriculum or course of study; or
(ii)given by a club or gymnasium recognized by the Kerala Sports Council.
(2)No person shall permit any person having no permit in the matter to use any building or premises owned or possessed by him for conducting such physical training.
(3)The permit under sub-section (1) shall be given subject to such conditions and restrictions and on payment of such fees as may be prescribed.
(4)Any Police Officer, not below the rank of a Sub Inspector, shall have free entry in any place where training is conducted for ensuring that such training is conducted in accordance with this Act and the Rules made thereunder.