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]

Bombay Presidency - Section

Section 15 in The Bombay State Reserve Police Force Act, 1951

15. Less heinous offences

Every reserve police officer, who-
(a)assaults or uses or attempts to use criminal force to any sentry; or
(b)being in command of a guard, picquet or patrol, refuses to receive any prisoner or person lawfully made over to his charge, or whether in such command or not, releases any prisoner or person without proper authority or negligently suffers any prisoner or person to escape; or
(c)being in command of a guard, picquet or patrol, permits any person belonging to such guard, picquet or patrol to engage himself in gambling or other behaviour prejudical to good order and discipline; or
(d)being under arrest or in confinement leaves his arrest or confinement, before he is set at liberty by lawful authority; or
(e)is grossly insubordinate to his superior officer in the execution of his office; or
(f)refuses to superintendent or assist in the making or carrying out of any construction of any description ordered to be made either in quarters or in the field; or
(g)assaults or otherwise ill-uses any reserve police officer with reference to whom he is a superior officer; or
(h)designedly or through neglect damages or loses or fraudulently or without due authority disposes of his arms, clothes, tools, equipment, ammunition, accoutrements or other necessaries furnished to him for the execution of his office or any such articles entrusted to him or to any other person; or
(i)malingers, feigns or produces disease or infirmity in himself or intentionally delays his cure or aggravates his disease or infirmity; or
(j)with intent to render himself or any other person unfit for duty, voluntarily causes hurt to himself or any other person; or
(k)common extortion or without lawful authority extorts from any person carriage, porterage or provisions; or
(l)wilfully or negligently ill-treats, injures or causes the death of any animal or damages, loses or brakes away with any animal or vehicle used in the public service shall, on conviction, be punished with rigorous imprisonment for a term which may extend to six months or with fine which may extend to five hundred rupees or with both.