Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 1491] [Section 19(8)] [Section 19] [Entire Act] Union of India - Subsection Section 19(8)(b) in The Right to Information Act, 2005 (b)require the public authority to compensate the complainant for any loss or other detriment suffered;