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 28] [Entire Act]

State of Gujarat - Subsection

Section 28(3) in Gujarat Lokayukta Aayog Act, 2013

(3)Any appointment of Lokayukta under repealed Act shall be deemed to be an appointment of a Lokayukta appointed under section 3(1) of this Act.