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 23] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 23(a) in Right to Information Act, 2009 — Notifications, Circulars, Orders, Etc.

(a)The Government is required to develop and organize educational programmes as to how the rights contemplated under the Act.