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 16(1)] [Section 16] [Entire Act] State of Jammu-Kashmir - Subsection Section 16(1)(iii) in The Jammu and Kashmir Municipal Ombudsman Act, 2010 (iii)order the supply of omission or rectification of defects due to inaction ;