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] [Entire Act]

State of Madhya Pradesh - Section

Section 19 in The M.P. Kashtha Chiran (Viniyaman) Adhiniyam, 1984

19. Licensing Officer, etc. to be public servant.

- The Licensing Officer and every person duly authorised to discharge any duties imposed on him by or under this Act shall be deemed to be public servant within the meaning of Section 21 of the Indian Penal Code, 1960 (XLV of 1860).