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 23] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 23(3) in Jammu and Kashmir Rights of Persons with Disabilities Act, 2018

(3)The Grievance Redressal Officer shall maintain a register of complaints in the manner as may be prescribed by the Government; and every complaint shall be inquired within two weeks of its registration.