Section 15(2)(b) in The Rajasthan Lokayukta and Up-Lokayuktas Act, 1973
(b)for purposes of any proceedings for an offence under the Official Secrets Act. 1923 (Central Act 19 of 1923), or an offence of giving or fabricating false evidence under the Indian Penal Code, 1860 (Central Act 45 of 1860) or for purposes of any trial of an offence under section 13 or any proceedings under section 16: or