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 0] [Section 15(6)] [Section 15] [Entire Act]

State of Himachal Pradesh - Subsection

Section 15(6)(b) in The Himachal Pradesh Lokayukta Act, 2014

(b)may direct the competent authority to initiate the departmental proceedings or any other appropriate action against the concerned public servant.