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 15] [Entire Act]

State of Kerala - Subsection

Section 15(b) in Kerala Lok Ayukta Act, 1999

(b)'initiation of prosecution' means the filing of a report or a complaint before a court of competent jurisdiction to take cognisance of an offence.