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 15(2)] [Section 15] [Entire Act] State of Rajasthan - Subsection Section 15(2)(a) in The Rajasthan Lokayukta and Up-Lokayuktas Act, 1973 (a)for purposes of the investigation or in any report to be made thereon or for any action or proceedings to be taken on such report: or