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 2] [Entire Act]

State of Gujarat - Subsection

Section 2(4) in Gujarat Lokayukta Aayog Act, 2013

(4)"competent authority" means-
(a)in the case of a Minister, the Council of Ministers, and
(b)in the case of any other public functionary, such authority as may be prescribed;