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 53] [Entire Act]

State of Rajasthan - Subsection

Section 53(iii) in The Manual of Departmental Orders

(iii)Minor disputes with other departments which cannot be settled amicably shall be referred to the Commissioner, who may direct a joint inquiry to be held by the local representatives of the Departments interested.