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 7] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 7(8) in Jammu and Kashmir Right to Information Act, 2009

(8)Where a request has been rejected under sub-section (1), the Public Information Officer shall communicate to the person making the request, -
(a)the reasons for such rejection;
(b)the period within which an appeal against such rejection may be preferred; and
(c)the particulars of the appellate authority.