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 Manipur - Section

Section 13 in Manipur Rural Local Bodies Ombudsman Act, 2013

13. Existing cases to be transferred to Ombudsman.

(1)Notwithstanding anything contained in any other law, if any proceedings, filed and not disposed of under the said Act, before the constitution of Ombudsman as per the provisions of this Act), relate to a public servant or Panchayat/District Council as per the provisions of this Act, all case with regard to such proceedings shall be transferred to the Ombudsman and the Ombudsman shall decide the cases in accordance with the provisions of this Act.
(2)All cases, with regard to the loss, and misappropriation of any land of the Panchayat/District Council, pending before the State Government or any other authority and disposed of just before the constitution of Ombudsman, the Ombudsman shall dispose of the cases in accordance with the provisions of this Act