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 Karnataka - Section

Section 24 in The Karnataka Lokayukta Act, 1984

24. Removal of doubts.

(1)For the removal of doubts it is hereby declared that nothing in this Act shall be construed as authorising the Lokayukta or an Upalokayukta to investigate any action which is taken by or with the approval of,-
(a)any Judge as defined in section 19 of the Indian Penal Code;
(b)any officer or servant of any civil or criminal court in India;
(c)the Accountant General for Karnataka;
(d)the Chief Election Commissioner, the Election commissioners and the Regional commissioners referred to in Article 324 of the Constitution and the Chief Electoral Officer, Karnataka State;
(e)the Speaker of the Karnataka Legislative Assembly or the Chairman of the Karnataka Legislative Council, and
(f)the Chairman or a member of the Karnataka Public Service Commission.
(2)The provisions of this Act shall be in addition to the provisions of any other enactment or any rule or law under which any remedy by way of appeal, revision, review or in any other manner is available to a person making a complaint under this Act in respect of any action and nothing in this Act shall limit or affect the right of such person to avail of such remedy.