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 11] [Entire Act]

State of Tripura - Subsection

Section 11(1) in Tripura Lokayukta Act, 2008

(1)Where the Lokayukta is satisfied on preliminary enquiry that the complaint needs investigation he-
(a)shall forward a copy of the complaint, a statement setting out the grounds of such investigation, to the public functionary concerned and the competent authority concerned for information;
(b)shall give the public functionary concerned an opportunity to offer his comments on such complaint or statement; and
(c)may make such order as to the safe custody of documents relevant to the investigation as he deems fit.