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 20] [Entire Act]

State of Maharashtra - Subsection

Section 20(1) in Maharashtra Lokayukta and Upa-Lokayuktas Act, 1971

(1)The Governor may, by notification in the Official Gazette, make rules for the purpose of carrying into effect the provisions of this Act.