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 1] [Section 19] [Entire Act]

State of Gujarat - Subsection

Section 19(1) in The Gujarat Lokayukta Act, 1986

(1)The Governor, may, by notification published in the Official Gazette, and after consultation with the Lokayukta, confer on the Lokayukta such additional functions in relation to the eradication of corruption as may be specified in the notification.