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 Sikkim - Section

Section 20 in The Sikkim Prisons Act, 2007

20. Prisoners appointed as In-Charge of Barracks and cells to be public servants.

Prisoners who have been appointed as In-charge of the Barracks or cells shall be deemed to be public servant within the meaning of section 21 of the Indian Penal Code, 1860 (45 of 1860).