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 Gujarat - Section

Section 18 in The Bombay Trade Disputes Conciliation Act, 1934

18. Conciliator and Labour Officer to be public servants.

- A Conciliator and a Labour Officer shall be deemed to be public servant within the meaning of section 21 of the Indian Penal Code.