Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 15(2)] [Section 15] [Entire Act] State of Andhra Pradesh - Subsection Section 15(2)(a) in Andhra Pradesh Lokayukta Act, 1983 (a)for purposes of the investigation or in any report to be made thereon or for any action or proceedings to be taken on such report; or