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 14] [Entire Act]

State of Chattisgarh - Subsection

Section 14(3) in Chhattisgarh Lok Aayog Adhiniyam, 2002

(3)An officer or other authority prescribed in this behalf may give notice in writing to the Lok Aayog with respect to any document or information specified in the notice or any class of documents so specified, that in the opinion of the State Government the disclosure of the documents or information of documents, or information of that class so specified, would be contrary to public interest; and where such notice is given, nothing in this Adhiniyam shall be construed as authorising or requiring the Pramukh Lokayukt or a Lokayukt or any member of the stall of Lok Aayog to communicate to any person any document or information specified in the notice or any document or information of a class so specified.