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 2] [Entire Act]

State of Kerala - Section

Section 24 in Kerala Lok Ayukta Act, 1999

24. Removal of doubts.

(1)For the removal of doubts it is hereby declared that nothing in this Act shall be construed as authorising the Lok Ayukta or an Upa-Lok Ayukta to investigate any action which is taken by or with the approval of,-
(a)any judge as defined in section 19 of the Indian Penal Code (Central Act 45 of 1860),
(b)any officer or servant of any civil or criminal court in the State;
(c)the Accountant General of Kerala;
(d)the Chief Election Commissioner, the Election Commissioners and the Regional Commissioners referred to in Article 324 of the Constitution of India and the Chief Electoral Officer, Kerala;
(e)the Speaker of the State Legislative Assembly;
(f)the Chairman or a member of the Kerala Public Service Commission;
(g)the State Election Commissioner appointed under Article 243 K of the Constitution of India;
(h)the Chairman or a member of the Kerala State Commission for backward Classes;
(i)chairperson or a member of the Kerala State Human Rights Commission: and
(j)the office bearers or members of the State Legal Services Authority the District Legal Services Authority, the High Court Legal Services Committee and the Taluk Legal Services Committee constituted under the Legal Services Authorities Act, 1987 (Central Act 39 of 1987).
(2)The provisions of this Act shall be in addition to the provisions of any other enactment or any rules or law under which any remedy by way of appeal, revision, review or in any other manner is available to a person making a complaint under this Act, in respect of an action and nothing in this Act shall limit or affect the right of such person to avail of such remedy.