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 Maharashtra - Section

Section 2 in The Maharashtra Government Servants Inquiries (Evidence Of Corruption) Act, 1965

2. Definition:—

In this Act, unless the context otherwise requires, "Government Servant" means, a person appointed to any public service or post in connection with the affairs of the State of Maharashtra, whose conditions of service the State Legislature is competent to regulate.