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 21] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 21(c) in Right to Information Act, 2009 — Notifications, Circulars, Orders, Etc.

(c)State Information Commission can if it is satisfied that there are reasonable grounds to inquire into a matter and initiate an inquiry in respect thereof. Section 15 (2)