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 18] [Entire Act]

State of Haryana - Subsection

Section 18(1) in Haryana Lokayukta Act, 2002

(1)The Lokayukta may, after receipt of a complaint, issue such interim direction as the case may warrant, so as to avoid grave injustice.