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 8] [Entire Act]

State of Odisha - Subsection

Section 8(2) in The Orissa Lokpal and Lokayuktas Act, 1995

(2)The Lokpal or a 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, 1950; or
(b)in respect of a matter which has been referred for inquiry under the Commission of Inquiries Act, 1952,
and all such cases shall be mentioned in the annual report presented under Sub-section (6) of Section 12.