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] [Section 7] [Entire Act]

State of Kerala - Subsection

Section 7(5) in Kerala Lok Ayukta Act, 1999

(5)Notwithstanding anything contained in sub-section (1) to (4), when an Upa-Lok Ayukta is unable to discharge his function owing to absence, illness or any other cause, his functions may be discharged by the other Upa-Lok Ayukta, and in the absence of both, by the Lok-Ayukta.