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 2] [Entire Act]

Union of India - Section

Section 8A in The Central Vigilance Commission Act, 2003

8A. Action on preliminary inquiry in relation to public servants.-

(1)Where, after the conclusion of the preliminary inquiry relating to corruption of public servants belonging to Group C and Group D officials of the Central Government, the findings of the Commission disclose, after giving an opportunity of being heard to the public servant, a prima facie violation of conduct rules relating to corruption under the Prevention of Corruption Act, 1988(49 of 1988) by such public servant, the Commission shall proceed with one or more of the following actions, namely:--
(a)cause an investigation by any agency or the Delhi Special Police Establishment, as the case may be;
(b)initiation of the disciplinary proceedings or any other appropriate action against the concerned public servant by the competent authority;
(c)closure of the proceedings against the public servant and to proceed against the complainant under section 46 of the Lokpal and Lokayuktas Act, 2013.
(2)Every preliminary inquiry referred to in sub-section (1) shall ordinarily be completed within a period of ninety days and for reasons to be recorded in writing, within a further period of ninety days from the date of receipt of the complaint.