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 25 in The Gujarat Scheduled Castes Development Corporation Act, 1985

25. Protection of action taken in good faith.

- No suit or other legal proceeding shall lie against the Corporation or any director including the managing director, or any other officer or other employee or any other person authorised by the Corporation to discharge any function under this Act, for any loss or damage caused or likely to be caused by anything which is in good faith done or intended to be done by him in pursuance of this Act.