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 Maharashtra - Section

Section 278 in The Maharashtra Zilla Parishads and Panchayat Samitis Act, 1961

278. Councillors etc., of Zilla Parishads, etc., to be public servants.

- very Councillor and every member of a Panchayat Samiti and every officer and servant holding office under or employed by a Zilla Parishad shall be deemed to be a public servant within the meaning of section 21 of the Indian Penal Code.