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 1] [Entire Act]

State of Bihar - Section

Section 8 in The Bihar Lokayukta Act, 1973

8. Matters not subject to investigation.

(1)Except as hereinafter provided, the Lokayukta shall not conduct any investigation under this Act in the case of complaint involving a grievance in respect of any action-
(a)if such action relate to any matter specified in the Third Schedule; or
(b)if the complaint has or had any remedy by way of proceedings before any tribunal or court of law:
Provided that the Lokayukta may conduct an investigation notwithstanding that the complainant had or has such a remedy if he is satisfied that such person could not or cannot for sufficient cause have recourse to such remedy.
(2)The Lokayukta shall not investigate any action-
(a)in respect of which a formal and public inquiry has been ordered under the Public Servants Inquiries Act, 1850 (Act 37 of 1850); or
(b)in respect of a matter which has been referred for enquiry under the Commissions of Inquiry Act, 1952 (Act 60 of 1952).
(3)The Lokayukta shall not investigate any complaint which is excluded from his jurisdiction by virtue of a notification issued under Section 18.
(4)The Lokayukta shall not investigate any complaint-
(a)Involving a grievance, if the complaint is made after the expiry of twelve months from the date on which the action complained against becomes known to the complainant;
(b)Involving an allegation, if the complaint is made after the expiry of five years from the date on which the action complained against is alleged to have taken place:
Provided that the Lokayukta may entertain a complaint referred to in clause (a) the complainant satisfies him that he had sufficient cause for not making the complaint within the period specified in that clause.
(5)In the case of any complaint involving a grievance nothing in this Act shall be construed as empowering the Lokayukta to question any administrative action involving the exercise of a discretion except where he is satisfied that the elements involved in the exercise of the discretion are absent to such an extent that the discretion cannot be regarded as having been properly exercised.