Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 2(6)] [Section 2] [Entire Act] State of Telangana - Subsection Section 2(6)(m) in Telangana Lokayukta Act, 1983 (m)"Upa-Lokayukta" means a person appointed to be the Upa-Lokayukta under section 3.