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 26(3)] [Section 26] [Entire Act]

State of Kerala - Subsection

Section 26(3)(b) in Kerala Lok Ayukta Act, 1999

(b)Action taken in the exercise of powers in relation to determining whether a matter shall go to a court or not.