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 7(1)] [Section 7] [Entire Act] State of Jammu-Kashmir - Subsection Section 7(1)(a) in Jammu and Kashmir Ombudsman for Panchayats Act, 2014 (a)where the irregularity involves a criminal offence committed by a public servant, the matter shall be referred to the appropriate authority for investigation ;