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 15(1)] [Section 15] [Entire Act] State of Jammu-Kashmir - Subsection Section 15(1)(c) in Jammu and Kashmir Right to Information Act, 2009 (c)who has not been given a response to a request for information or access to information within the time limit specified under the Act;