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 2] [Entire Act]

State of Haryana - Subsection

Section 2(d) in Haryana Lokayukta Act, 2002

(d)"competent authority" in relation to a complaint against -
(i)Chief Minister : The Governor in his discretion.
(ii)All other Public Servants : Chief Minister;