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] [Section 83] [Entire Act]

State of Tripura - Subsection

Section 83(2) in Tripura Police Act, 2007

(2)
(a)The District Superintendent of Police may, authorize any police officer to erect barriers and other necessary structures on public roads and streets to check vehicles or occupants thereof for violation of any legal provision by them.
(b)In making such order, the District Superintendent of Police shall prescribe the necessary steps for ensuring the safety of passersby.
(c)The temporary structures or barriers shall be removed once the purpose for which they were installed is over.