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 19] [Entire Act]

State of Rajasthan - Subsection

Section 19(a) in Rajasthan State Human Rights Commission (Procedure) Regulations, 2001

(a)Upon receipt of the report or information called for, a detailed note in the form of a synopsis shall be prepared by the Deputy Registrar in Form-I and the case becomes ready for being placed before the Commission for final disposal.