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 17(6)] [Section 17] [Entire Act]

State of Karnataka - Subsection

Section 17(6)(iii) in The Karnataka Guarantee of Services to Citizens Rules 2012

(iii)All remedies in law available regarding a delay or denial of service, including the manner of filing appeals;