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] [Entire Act]

State of Jammu-Kashmir - Section

Section 22 in Right to Information Act, 2009 — Notifications, Circulars, Orders, Etc.

22. What is the jurisdiction of courts?

The Section 20 puts a bar on initiation of proceedings before any courtin respect of any order made under the Act.