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 9] [Entire Act]

State of Kerala - Subsection

Section 9(3) in Kerala Local Authorities Entertainments Tax Act, 1961

(3)24 Every officer authorised by or under sub-section (1) shall be deemed to be a public servant within the meaning of section 21 of the Indian Penal Code.