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]

Bombay Presidency - Section

Section 37 in The Bombay Money-Lenders Act, 1946

37. Every officer to be public servant.

- Every officer of the [Government] [This word was substituted for the word 'crown' by the Adaptation of Laws Order, 1950.] acting under the provisions of the Act shall be deemed to be public servant within the meaning of section 21 of the Indian Penal Code.