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 11] [Entire Act]

State of Rajasthan - Subsection

Section 11(3) in Rajasthan State Commission for Women Regulations, 2007

(3)No complaint shall be entertained by the complaint's unit unless:-
(a)It is in writing duly signed or bears the thumb impression either of the complaint or a person related to her or has been made by a registered voluntary agency working for the cause of women;
(b)The complaint does not relate to cases covered under section 21 of the Act;
(c)It does not concern matters which are sub-judice or matters already decided by courts.