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 86] [Entire Act]

State of Meghalaya - Subsection

Section 86(2) in The Meghalaya Police Act, 2010

(2)In cases where a complainant has lodged a complaint with the police authorities, he may inform the Accountability Commission at any stage of the departmental inquiry about any undue delay in the processing of the inquiry.