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 7] [Entire Act]

NCT Delhi - Subsection

Section 7(3) in The Delhi Right To Information Rules, 2001

(3)No order adversely affecting any person shall be passed, except after giving that person a reasonable opportunity of being heard.