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 2] [Entire Act]

Union of India - Section

Section 8B in The Central Vigilance Commission Act, 2003

8B. Action on investigation in relation to public servants.-

(1)In case the Commission decides to proceed to investigate into the complaint under clause (a) of sub-section (1) of section 8A, it shall direct any agency (including the Delhi Special Police Establishment) to carry out the investigation as expeditiously as possible and complete the investigation within a period of six months from the date of its order and submit the investigation report containing its findings to the Commission:Provided that the Commission may extend the said period by a further period of six months for the reasons to be recorded in writing.
(2)Notwithstanding anything contained in section 173 of the Code of Criminal Procedure, 1973(2 of 1974), any agency (including the Delhi Special Police Establishment) shall, in respect of cases referred to it by the Commission, submit the investigation report to the Commission.
(3)The Commission shall consider every report received by it under sub-section (2) from any agency (including the Delhi Special Police Establishment) and may decide as to--
(a)file charge-sheet or closure report before the Special Court against the public servant;
(b)initiate the departmental proceedings or any other appropriate action against the concerned public servant by the competent authority.