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 14] [Entire Act]

State of Rajasthan - Subsection

Section 14(b) in Rajasthan State Human Rights Commission (Procedure) Regulations, 2001

(b)For directions. - Cases in which information or report have not been received, for issue of summons, requiring interim and interlocutory orders will be included in this head.