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 12] [Entire Act]

State of Rajasthan - Subsection

Section 12(2) in The Rajasthan State Commission for Women Act, 1999

(2)Where the complaint has been made under clause (a) of Sub-section (1), the Commission may, before the issue of any process to the person complained against, cause a preliminary investigation to be made in such manner as it may deem fit, for the purpose of satisfying itself that the complaint requires to be enquired into.