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] [Section 46] [Entire Act]

State of Karnataka - Subsection

Section 46(2) in Hindu Religious Institutions and Charitable Endowments Act, 1997

(2)The Executive Officer shall be deemed to be a public servant within the meaning of section 21 of the Indian Penal Code, 1860.