Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 21(2)] [Section 21] [Entire Act] State of Rajasthan - Subsection Section 21(2)(a) in The Rajasthan Lokayukta and Up-Lokayuktas Act, 1973 (a)the authorities for the purpose required to be prescribed under sub-clause (ii) of clause (c) of section 2: