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 2] [Entire Act]

State of Gujarat - Subsection

Section 2(3) in The Gujarat Lokayukta Act, 1986

(3)"competent authority", means
(a)in the case of a Minister (other than the Chief Minister), the Chief Minister; and
(b)in the case of any other public functionary, such authority, as may be prescribed;