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]

State of Meghalaya - Section

Section 63 in The Meghalaya Police Act, 2010

63. Village Defence Parties

(1)The Superintendent of Police shall organize a group of local respectable persons for each village for the purpose of carrying out preventive patrolling, promoting crime reduction measures and generally assisting the police in their functioning. The group shall be called the Village Defence Party and may not normally consist of more than 15 members, with provision for having more than oneVillage Defence Party if the size and population of the village so require. The composition of the Party shall reflect the diversity of local population including adequate gender representation. It shall work in cooperation and coordination with the Village Guard.
(2)Members shall be inducted into the Village Defence Parties by the Superintendent of Police in consultation with the Community Liaison Group, from amongst able-bodied persons, and with good character and antecedents, who are permanent residents of the village, who have not been convicted by a court of law or have not had charges framed against them by a court of law in criminal case, or dismissed, removed, discharged or compulsorily retired from any employment on grounds of moral turpitude, corruption or misconduct, or are connected with any political party or any allied organization thereof.
(3)The Village Defence Party shall normally be reconstituted every three years. Members may be re-inducted whenever the Village Defence Party is reconstituted. No renewal shall, however, be granted to a person after he crosses the age of fifty years or who incurs any other condition of ineligibility specified in Section 63 (2). However, any vacancy may be filled up as and when it occurs.
(4)A person may also be removed from the membership of the Village Defence Party at any time during the currency of his tenure, if he incurs any condition of ineligibility specified in Section 63 (2).
(5)In the event of any complaint against the Village Defence Party or its members, the Superintendent of Police shall take appropriate action, including, if necessary, removal of the concerned members.
(6)Membership of the Village Defence Party shall be voluntary and honorary. However, to facilitate the proper functioning of the Village Defence Party, the Officer-in-Charge of Police Stations shall provide its members with the required equipment of day-to-day needs as well as reasonable out-of-pocket expenses, as prescribed from time to time. The District Superintendent of Police will make arrangements for necessary training of the members of each Village Defence Party.
(7)The members of the Village Defence Party shall wear Identification Badge issued by the District Superintendent of Police.
(8)Any person who for any reason ceases to be a member of a Village Defence Party shall forthwith deliver up to the Superintendent of Police or to an officer authorized by him, his Identification Badge and all records and documents maintained by him as a member of the Village Defence Party.