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 Gujarat - Section

Section 25 in Gujarat Lokayukta Aayog Act, 2013

25. Power to delegate.

- The Lokayukta Aayog may, by general or a special order in writing, direct that any power conferred or duties imposed on it by or under this Act (except the power to make report to the Chief Minister or Chief Secretary or the State Government under sections 14 and 15) may also be exercised or discharged by such of the officers, employees or agencies referred to in section 18 as may be specified in the order.