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 Himachal Pradesh - Section

Section 57 in The Himachal Pradesh Value Added Tax Act, 2005

57. Persons appointed to be public servants.

- All persons appointed under sections 3 and 44 shall be deemed to be public servants within the meaning of section 21 of the Indian Penal Code.