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] [Entire Act]

State of Andhra Pradesh - Section

Section 13 in A.P. State Human Rights Commission (Procedure) Regulations, 2013

13. Processing of complaints.

- Immediately on receipt of applications/ communications, they shall be processed and placed before the Chairperson for passing appropriate orders or before the Honourable member to whom such business is assigned by the Chairperson.