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 7] [Entire Act]

State of Madhya Pradesh - Subsection

Section 7(ii) in The M.P. Lokayukt Evam Up-Lokayukt Adhiniyam, 1981

(ii)the Up-Lokayukt may proceed to enquire into an allegation made against any public servant other than that referred to in clause (i) :