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 Arunachal Pradesh - Section

Section 63 in Arunachal Pradesh Urban and Country Planning Act, 2007

63. Members and officers to be public servants.

- Every member and every officer and other employee of the State Urban and Country Planning Board and every Local Planning Authority /Sub-divisional Planning Authority shall be deemed to be a public servant within the meaning of section 21 of the Indian Penal Code.