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 3(7)] [Section 3] [Entire Act]

State of Karnataka - Subsection

Section 3(7)(b) in Karnataka Conduct of Government Litigation Rules, 1985

(b)Where the proposal to file a case is rejected, the concerned Administrative Secretariat shall be informed of the same with the reasons thereof.