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 16] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 16(6) in Jammu and Kashmir Right to Information Act, 2009

(6)In any appeal proceedings, the onus to prove that a denial of a request was justified shall be on the Public Information Officer who denied the request.