Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 17(1)] [Section 17] [Entire Act] State of Mizoram - Subsection Section 17(1)(iii) in Mizoram (Establishment of Independent Local Body) Ombudsman Act, 2011 (iii)Order the supply of omission or rectification of defects due to inaction;