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 37] [Entire Act]

State of Kerala - Section

Section 7 in Kerala Lok Ayukta Act, 1999

7. Matters which may be investigated by the Lok Ayukta and the Upa-Lok Ayukta.

(1)Subject to the provisions of this Act, the Lok Ayukta and one of the Upa-Lok Ayukta, as may be nominated by the Lok Ayukta for the purpose, may investigate any action which is taken by or with the general or specific approval of -
(i)the Chief Minister, or
(ii)a Minister, or
(iii)a Member of the State Legislature; or
(iv)a Secretary; or
(v)an office bearer of a political party at the State level, or
(vi)an officer referred to in sub-clause (iii) of clause (d) of section 2,
In any case where a complaint involving a grievance or an allegation is made in respect of such action and where there is difference of opinion between the Lok Ayukta and the Upa-Lok Ayukta as so nominated, the action shall be investigated by the Lok Ayukta and both the Upa-Lok Ayukta together and the decision of the majority therein shall prevail.
(2)Subject to the provisions of this Act, an Upa-Lok Ayukta may investigate any action which is taken by, or with the general or specific approval of, any public servant not being the Chief Minister or a Minister or a Member of the State Legislature or a Secretary or an office bearer of a political party at State level or an office referred to in sub-clause (iii) of clause (d) of section 2, in any case where a complaint involving a grievance or an allegation is made in respect of such actions or such action can be or could have been in the opinion of the Upa-Lok Ayukta, the subject of a grievance or an allegation.
(3)Notwithstanding anything contained in sub-section (1) and (2), the Lok Ayukta or an Upa-Lok Ayukta may investigate any action taken by or with the general or specific approval of a public servant, if it is referred to him by the Government.
(4)The Lok Ayukta may, by general on special order, assign to each of the Upa-Lok Ayukta the matters which may be investigated by them under this Act.
(5)Notwithstanding anything contained in sub-section (1) to (4), when an Upa-Lok Ayukta is unable to discharge his function owing to absence, illness or any other cause, his functions may be discharged by the other Upa-Lok Ayukta, and in the absence of both, by the Lok-Ayukta.
(6)Notwithstanding anything contained in any other provisions of this Act, no investigation made by an Upa-Lok Ayukta under this Act and no action taken or things done by him in respect of such investigation shall be open to question on the ground only that such investigation relates to a matter which is not assigned to him by such order.
(7)For the removal of doubts, it is hereby clarified that the term 'Lok Ayukta' wherever is it used in this Act, in relation to any of these persons referred to in sub-section (1), shall mean the Lok Ayukta and, as the case may be, one or both of the Upa-Lok Ayuktas as provided in that sub-section.