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 43] [Entire Act]

State of Chattisgarh - Subsection

Section 43(2) in Chhattisgarh Police Act, 2007

(2)Notwithstanding any thing contained in forgoing sub-sections, the Authority shall not take cognizance of a complaint in cases which are already being enquired in to by the National Human Rights Commission, State Human Rights Commission or is a subject matter under the Commission of Enquiries Act or is sub-judice.