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 2] [Entire Act]

State of Bihar - Subsection

Section 2(e) in Bihar State Minorities Commission Act, 1991

(e)"Public Servant" means such person falling under the following clauses namely:-
(i)any such person appointed to a Public Service or post in connection with the affairs of the State;
(ii)any such person who is in service or draw pay of the following-