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] [Entire Act]

State of Uttar Pradesh - Section

Section 17 in Uttar Pradesh Right to Information Rules, 2015

17.

(1)The Government shall appoint an officer not below the rank of Additional District Judge as the Law Officer of the Commission. The Law Officer shall be the ex-officio Registrar of the Commission.
(2)Under the supervision of the Chief Information Commissioner, the Registrar shall be the principal officer responsible for the management of judicial functioning of the Commission.
(3)The duties and responsibilities of the Registrar shall be such as may be determined by the Chief Information Commissioner in exercise of powers vested in him under sub-section (4) of section 15 of the Act.
(4)The Chief Information Commissioner may designate any officer subordinate to the Registrar as a Joint Registrar or Deputy Registrar.
(5)With the approval of the Chief Information Commissioner, the Registrar may delegate any function entrusted to him to any officer subordinate to him.
(6)In the absence of the Registrar, the Chief Information Commissioner may direct any officer of the Commission to exercise the powers and functions of the Registrar.