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 1] [Section 3] [Entire Act]

State of Gujarat - Subsection

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

(2)A person shall not be qualified for appointment as a Lokayukta unless he is or has been a Judge of a High Court.