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 Madhya Pradesh - Subsection

Section 2(d) in The M.P. Lokayukt Evam Up-Lokayukt Adhiniyam, 1981

(d)"action" means action by way of prosecution or otherwise taken on the report of the Lokayukt or Up-Lokayukt and includes failure to act; and all other expressions connecting action shall be construed accordingly;