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 1] [Entire Act]

State of Tamilnadu - Section

Section 358 in Tamil Nadu District Municipalities Act, 1920

358. Application of term 'public servant' to municipal officers, agents and sub-agents.

- Every municipal officer or servant, every contractor or agent for the collection of any municipal tax, [xxx] [The word 'toll' was omitted by Schedule I to the Tamil Nadu Motor Vehicles Taxation Act, 1931 (Tamil Nadu Act III of 1931).] fee or other sum due to the municipal council and every person employed by any such contractor or agent for the collection of such tax, [xxx] [The word 'toll' was omitted by Schedule I to the Tamil Nadi Motor Vehicles Taxation Act, 1931 (Tamil Nadu Act III of 1931)] fee or sum shall be deemed to be a public servant within the meaning of section 21 of the Indian Penal Code (Central Act XLV of 1860).