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 7(1)] [Section 7] [Entire Act] State of Jammu-Kashmir - Subsection Section 7(1)(d) in Jammu and Kashmir Ombudsman for Panchayats Act, 2014 (d)where the irregularity is due to omission or inaction, cause to supply the omission and to rectify the mistake.